Gujarat High Court High Court

Jignesh vs State on 1 April, 2011

Gujarat High Court
Jignesh vs State on 1 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2963/2010	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2963 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2941 of 2009
 

For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE V. M. SAHAI 

 

 


 

HONOURABLE
MR.JUSTICE G.B.SHAH
 
 
===============================================
 
	  
	 
	  
		 
			 

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 ?
		
	

 

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

JIGNESH
CHANDRAKANTBHAI BHOJAK - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=============================================== 
Appearance
: 
MR.SUBHASH G BAROT for
Appellant(s) : 1, 
Mr N J Shah, AGP for Respondent(s) : 1  
MR HS
MUNSHAW for Respondent(s) : 2 -
3. 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

				
 Date : 01/04/2011 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard Mr Subhash G Barot, learned counsel for the appellant, Mr
N J Shah, learned AGP for the respondent No.1 State
and Mr H.S. Munshaw, learned counsel for the respondents No.2 and 3.
This Letters Patent Appeal has been filed challenging the order dated
31.3.2009 passed by the learned Single Judge in Special Civil
Application No.2941 of 2009.

2.
The facts in brief are that the father of the petitioner was working
as Sanitary Inspector with the Primary Health Centre at Abiyana,
District Patan. He died in harness on 20.11.2003. According to the
petitioner, his mother made an application for compassionate
appointment on 28.11.2003 for appointment of her son/the appellant.
The application for compassionate appointment could only be made by
the appellant himself and not through some other person, not even
his mother. Therefore, there was no application for compassionate
appointment filed by the appellant. The claim of the appellant was
rejected by the respondents on 21.3.2005 on the ground that the
application of the appellant was not in accordance with law, rules
and regulations.

3.
It appears that thereafter the appellant satisfied the respondents
that the application was made in requisite format and thereafter the
respondents have again considered the application of the appellant
and have rejected it on the ground that the appellant’s financial
condition is good and the family is receiving Rs.4,447/- as family
pension and has got 5,60,788/- as terminal benefits. We are of the
opinion that the family of the appellant was not
suffering from any financial hardship and was not in penury as the
family pension and terminal benefits were sufficient for the family
for their livelihood. We do not find any reason to interfere with
the impugned order of the learned Single Judge.

4. Learned
counsel for the appellant vehemently urged that the new policy came
into force in the year 2007 and the appellant was eligible as per the
scheme of the year 2000 therefore, the appellant was entitled for
compassionate appointment under the old policy prevailed in the year
2000. Therefore, his claim ought to have been considered under the
old policy of the year 2000. We are of the considered opinion that
the policy of the year 2000 would not apply to the appellant inasmuch
as even till date he has not made any application for compassionate
appointment. The application given by the mother requesting
compassionate appointment for the appellant was not maintainable.

4. In
the result, this appeal fails and is accordingly dismissed.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top