Gujarat High Court High Court

Ghelabhai vs Divisional on 25 October, 2010

Gujarat High Court
Ghelabhai vs Divisional on 25 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1632/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1632 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10400 of 2008
 

With


 

CIVIL
APPLICATION No. 8058 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1632 of 2010
 

 


 

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

 

GHELABHAI
CHHIBABHAI PATEL - Appellant
 

Versus
 

DIVISIONAL
CONTROLLER, - Respondent
 

=========================================================
 
Appearance
: 
MR
GK RATHOD and MR
MUKESH H RATHOD for Appellant. 
MR HS MUNSHAW for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.D.SHAH
		
	

 

 
 


 

Date
: 25/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

This
appeal is directed against the order dated 14.7.2009 passed in
Special civil Application No. 10400/2008 dismissing the petition. The
said petition was directed against the judgment and award of the
Industrial Tribunal passed in Reference (IT) No.17/1999 on 14.5.2003.
The said Reference was made pursuant to departmental action against
the appellant. The appellant was found to be involved in the
misconduct of not issuing tickets to passengers even after collecting
money for the same. The disciplinary authority passed an order of
dismissal. The said order was challenged in first departmental
appeal, which came to be
dismissed. The appellant preferred second departmental appeal, where
the appellate authority reduced the punishment from dismissal to
reduction to minimum pay scale. Aggrieved thereby, the appellant
moved the Tribunal and the Tribunal rejected the Reference.
Ultimately, the petition was filed, which also came to be dismissed.
Hence, this appeal.

2. Heard
learned advocate Mr.Rathod for the appellant and learned advocate
Mr.Munshaw for the respondent.

3. We
have been taken through the orders and we find that so far as
involvement of the appellant in the misconduct is concerned, it is
indisputable. So far as the departmental proceedings are concerned,
their legality and validity is not under challenge. So far as the
quantum of punishment is concerned, there is consistent finding by
the Tribunal and the learned Single Judge. The second appellate
authority has exercised its jurisdiction and has already awarded a
lenient punishment. Nothing is shown to us that the punishment
awarded is disproportionate to the misconduct or that there is an
element of arbitrariness. All aspects are considered by both the
learned Single Judge as well as the learned Tribunal. We do not find
any legitimate reason for interfering with the findings. The appeal,
therefore, must fail and stands dismissed.

Civil
Application No. 8058/2010

Since
the main appeal is dismissed, this civil application does not survive
and stands dismissed.

[A.L.Dave,J.]

[M.D.Shah,J.]

(patel)

   

Top