Gujarat High Court Case Information System
Print
MCA/3173/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3173 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6396 of 2009
=========================================================
RAJESHBHAI
A PARMAR - Applicant(s)
Versus
UNION
OF INDIA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
GR MALHOTRA for
Applicant(s) : 1, MR OM PRAKASH
KHURANA for Applicant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/04/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
is the second call today. Learned advocate Mr.Om Prakash Khurana is
not present. Learned advocate Mr.G.R. Malhotra has filed leave note.
This
Application is made by the writ petitioner for review of the order
dated 3rd July 2009 passed by this Court (Coram:
R.M.Doshit & Sharad D.Dave,JJ.) in above Special Civil
Application No.6396 of 2009.
In
the main petition, the petitioner had challenged the action of the
respondent Western Railway in not offering compassionate employment
to the petitioner.
The
writ petitioner claimed compassionate employment on the basis of the
death of his father, a gangman in the Western Railway, on 24th
November 1973. The application made before the Central Administrative
Tribunal was rejected mainly on the ground that there was an
inordinate delay. On the same ground, the writ petition before this
Court was also rejected.
In
the present Application for review, it is submitted that there are
errors in the order apparent on the face of the record.
We
have carefully gone through the averments made in the Application.
What the applicant, under the guise of the Review Application, seeks
is re-hearing of the main matter.
No
ground for review is made out. The Application is rejected.
(M.D.SHAH,J.) (MS.R.M.DOSHIT,J.)
radhan
Top