Gujarat High Court High Court

Piyushkumar vs Medical on 3 May, 2010

Gujarat High Court
Piyushkumar vs Medical on 3 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11840/2004	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11840 of 2004
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================================


 
	  
	 
	  
		 
			 

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 ?
		
	

 

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


 

PIYUSHKUMAR
JAYANTILAL SHAH - Petitioner(s)
 

Versus
 

MEDICAL
OFFICER & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MAHENDRA U VORA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 3. 
MR HS
MUNSHAW for Respondent(s) : 3, 
GOVERNMENT PLEADER for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/05/2010 

 

 
 
ORAL
JUDGMENT

By way of this petition the
petitioner has prayed to quash and set aside the decision taken by
the respondent no.4, rejecting the application of the petitioner to
get employment on compassionate ground and further to direct the
respondents to grant appointment to the petitioner on compassionate
ground after considering the application of the petitioner afresh at
the earliest.

The brief facts of the case
are as under:-

2.1
As per the say of the petitioner, the father of the petitioner
serving as driver with Respondent no.1, had expired while in
employment on 15.6.1986.

2.2
The petitioner had submitted an application. After a lapse of about
5 to 7 years. The petitioner received a communication from
respondent no.2 to submit documents. On 21.8.1999, the petitioner
was informed that his application for appointment on compassionate
ground is not accepted on the ground that dependent is residing
separately from the family.

2.3
The petitioner had also made request for reconsideration, which
also came to be rejected. Hence this petition.

Heard learned advocates for
the respective parties and perused the documents on record.

From the record it revealed
that the father of the petitioner has expired in the year 1986 and
the petitioner has moved the application after a lapse of more than
five years.

It is required to be noted that the petition is inordinately
delayed. In the case of Shiv Dass V. Union of India and Others,
reported in AIR 2007 SC 1330, it is held that if the petition is
filed beyond reasonable period,say, three years, normally court
would reject the same or restrict the relief. Therefore this
petition at this stage cannot be entertained. The same is therefore
dismissed.

[K.S.Jhaveri,J.]

*Himansu

   

Top