Gujarat High Court High Court

==========================================Appearance vs Ms Mita Panchal on 26 August, 2008

Gujarat High Court
==========================================Appearance vs Ms Mita Panchal on 26 August, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2518/2004	 2/ 2	JUDGMENT 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2518 of 2004
 

In


 

FIRST
APPEAL No. 2 of 1992
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD  
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
==========================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

==========================================
 

SITA
RAM CHHOTALAL BARBAR 

 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

==========================================Appearance
: 
MR JA ADESHRA
for the Appellant 
MS MITA PANCHAL, ASSTT GOVERNMENT
PLEADER for Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s)
: 2 - 3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 26/08/2008 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

1. On
the day when the appeal was admitted, the following order recording
the statement was passed:

?SLearned
counsel says that he would not press the appellant’s challenge to
the inquiry proceedings but submits that the Court may consider the
issue of proportionality of punishment.

Notice
to the respondents for October 10, 2005 for final disposal of the
appeal in so far as the notice of quantum of punishment is
concerned.

Direct
service is permitted.??

2. The
only question which could be gone into in this appeal is
regarding quantum of punishment. The fact of second marriage
having been proved, the punishment which has been awarded is the
punishment of dismissal. The appellant is a police employee. That
being the position, this appeal would not merit consideration. We
are not inclined to interfere with the punishment awarded by the
Inquiry Officer. The appeal has no force and it is dismissed.

(BHAGWATI
PRASAD, J.)

(S.R.BRAHMBHATT,
J.)

omkar

   

Top