Gujarat High Court
Siddharth vs Union on 30 November, 2010
Gujarat High Court Case Information System
Print
SCA/15209/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15209 of 2010
=========================================================
SIDDHARTH
S/O KANJIBHAI PARMAR - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BHUNESH C RUPERA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought compassionate appointment after death of his
father on 7/3/1998 and rejection of his mother’s application for
compassionate appointment on 5/10/2000. Neither a copy of the scheme
or provisions of the scheme for compassionate appointment are
produced nor any right for consideration of the case of the
petitioner is made out or supported by any document. Therefore, the
petition is summarily dismissed.
[
D. H. WAGHELA, J. ]
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top