Gujarat High Court High Court

All vs District on 1 October, 2010

Gujarat High Court
All vs District on 1 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10796/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10796 of 2009
 

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

 

ALL
INDIA ANTI CORRUPTION & HUMAN RIGHT COUNCIL - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE
for
MS GAYATRI B JADEJA for Petitioner 
MR UMESH TRIVEDI ADDL
GOVERNMENT PLEADER for Respondent(s) : 1, 9, 
MR ASIM PANDHYA for
M/s HL PATEL ADVOCATES for Respondent(s) : 2, 
MR SUNIL S JOSHI for
Respondent(s) : 2, 
MR BD KARIA for Respondent(s) : 3, 
MS
SURAMYA M PATHAK for Respondent(s) : 3, 
None for Respondent(s) : 4
- 8. 
=========================================================
 


	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				THE CHIEF JUSTICE         MR. S.J. MUKHOPADHAYA
			
		
		 
			 
			 
				 

and
			
		
		 
			 
			 
				 

 HONOURABLE
				MR.JUSTICE K.M.THAKER   1st October 2010
			
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

From the affidavit filed by the respondent, it
appears that unreasonably excessive time is given for completion of
departmental proceeding. A time-frame of 380 days is provided to
complete the same. In normal course, a departmental proceeding; if
initiated, is supposed to be completed within 3 to 6 months.
But, in this case, as we find that more than 1 year’s time is given
for completion of departmental proceedings, we have doubt with
regard to such guidelines issued by the State Government. To
determine whether such guideline is arbitrary, having any nexus to
the object to be achieved and against the public interest, we direct
the respondents to file affidavit enclosing therewith a copy of the
guidelines dated 20/07/1993 alongwith English version by the
next date.

Post the matter on 11/10/2010.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top