Gujarat High Court Case Information System
Print
SCA/5339/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5339 of 2000
=========================================================
RAJENDRASINH
G CHAUHAN - Petitioner
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondents
=========================================================
Appearance
:
MR
NIRZAR S DESAI for
Petitioner:MS
ROMA I FIDELIS for
Petitioner: 1,
GOVERNMENT
PLEADER for
Respondents : 1
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/09/2007
ORAL
ORDER
The
counsel for the petitioner has submitted that the petitioner has been
removed from services on account of pendency of criminal cases
against him. The concerned respondents have dispensed with his
service without holding the inquiry against him. The respondent did
not afford any opportunity of being heard and he was removed. No
reply affidavit is filed controverting the contention and averments
made in this petition. This petition is of 2000 and therefore, it
ought to have been heard and decided without any delay. Shri Makwana,
learned AGP makes a request for time only upto 7.9.2007. Time is
granted with a specific observation that no further time in any event
shall be granted and the matter should be disposed on 7.9.2007.
(S.R.BRAHMBHATT,
J.)
pallav
Top