Gujarat High Court High Court

Shailesh vs State on 20 April, 2010

Gujarat High Court
Shailesh vs State on 20 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/710/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 710 OF 2010 

 

In


 

SPECIAL
CIVIL APPLICATION No. 6608 of 2009
 

With
 

CIVIL
APPLICATION No. 3860 of 2010
 

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


 

SHAILESH
LALJIBHAI CHUDASAMA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PINAKIN M RAVAL for Appellant(s) : 1, 
MR AJ DESAI, AGP for
Respondent(s) : 1 -
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/04/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
the present case, as we find that the father of the appellant died in
the year 1999 and now more than 11 years have passed, no relief for
compassionate appointment can be granted, as observed by the learned
Single Judge.

Both
the appeal and the Civil Application are accordingly dismissed.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top