Gujarat High Court High Court

====================================== vs None For on 30 April, 2010

Gujarat High Court
====================================== vs None For on 30 April, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1005/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1005 of 2010
 

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

RAJENDRABHAI
SAKANBHAI VAGHRI 

 

Versus
 

UNION
OF INDIA AND OTHERS
 

====================================== 
Appearance
: 
MS PAURAMI B SHETH for
Petitioner. 
None for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 30/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

1. The
petitioner has invoked Articles 226 and 227 besides Articles 14 and
16 of the Constitution to challenge order dated 12.5.2009 of the
Central Administrative Tribunal, Ahmedabad Bench,in OA/354/2008
whereby the petitioner’s application was dismissed and whereby
termination of provisional appointment of the petitioner by order
dated 3.11.2008 was upheld. It is clear from elaborate impugned
order that the petitioner had clearly supplied wrong information and
certified such information to be correct and complete, which
information about the past criminal record turned out to be false.
Therefore, the provisional appointment of the petitioner on the post
of Extra Departmental Packer was liable to be terminated and it was
terminated by the order which did not contain any adverse remark or
stigma.

2. Under
the above circumstances, argument of learned counsel, Ms.Paurami
Sheth that the petitioner was required to be given an opportunity of
being heard, inspite of the admitted facts about supply of incorrect
information, could not be accepted because no prejudice could be
shown to have been caused to the petitioner. Learned counsel also
submitted that the case of the petitioner could have been considered
for some lesser punishment or at least for the clarification that the
petitioner would remain eligible for employment under the State or
the respondent in future. The impugned order of the Tribunal of
competent jurisdiction cannot be called into question under writ
jurisdiction of this Court for such purpose. Therefore, the petition
is summarily dismissed.

(D.H.Waghela,
J.)

(M.D.Shah,
J.)

*malek

   

Top