Gujarat High Court High Court

Appearance: Mr Mt Kikani For The vs Unknown on 2 August, 2011

Gujarat High Court
Appearance: Mr Mt Kikani For The vs Unknown on 2 August, 2011
Author: P.B.Majmudar,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 13497 of 2000




     --------------------------------------------------------------
     RUSHI DEVIPRASAD MEHTA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance: MR MT KIKANI for the Petitioner.
     --------------------------------------------------------------


              CORAM : MR.JUSTICE P.B.MAJMUDAR


              Date of Order: 11/01/2002


ORAL ORDER

The mother of the petitioner was a Government
Servant. She died while in service. Thereafter, father
of the petitioner applied for compassionate appointment.
The mother of the petitioner died as back as on 13th
April, 1991. Immediately after the death, the father of
the petitioner applied for compassionate appointment by
application dated 25th June, 1991. This Application was
rejected on 9.7.1992, as per the order at Annexure `C’.
The father of the petitioner thereafter did not pursue
the aforesaid matter further and after a considerable
period, the petitioner, who is the son of the deceased
employee, again gave an application that he may be given
compassionate appointment and that since at the relevant
time, he was a minor, after attaining majority, such
application was made. It is required to be noted that
the claim of the father of the petitioner was rejected as
back as in the year 1992. Therefore, the question about
compassionate appointment to the family members of the
deceased was already concluded at that time. Thereafter,
after a period of eight years, it was not open for the
petitioner to give such application. The said request,
therefore, made on behalf of the petitioner was rightly
rejected by the Director by his decision dated 7th June,
2000. Once the request made on behalf of the father of
the petitioner is rejected, no such application, at the
instance of the present petitioner, was maintainable and
was accordingly rightly rejected. I do not, therefore,
find any substance in this petition. The petition is,
therefore, dismissed at the admission stage.

11th January, 2002 ( P.B. Majmudar, J. )

***

(apj)