Gujarat High Court Case Information System
Print
SCA/9660/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9660 of 2008
=========================================================
APLESHBHAI
CHAMANBHAI VADHERA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH OFFICE OF SUPERINTENDENT - Respondent(s)
=========================================================
Appearance
:
MR
HARSHAL M SHAH for
Petitioner(s) : 1,MR.GIRISH PRAJAPATI for Petitioner(s) : 1,
MS
KRINA CALLA, AGP for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/09/2008
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed to quash and set
aside the order dated 4/6/2008 passed by the respondent authority
whereby the application for the compassionate appointment is
rejected.
2. Petitioner
is legal heir of deceased Chamanlal V. Vadhera who was serving as
Class-IV employee with the respondent. Shri Chamanlal V. Vadhera has
expired on 1/5/2007. Petitioner’s mother and petitioner has made
representation for compassionate appointment on 13/7/2007 to the
respondent authority. The respondent authority has rejected the
application for compassionate appointment vide order dated 4/6/2008.
3. While
rejecting the application for compassionate appointment, the
authority has relied upon the Government Policy dated 25/4/2008
wherein minimum basic qualification for the post of Peon is
prescribed. The petitioner was not holding the said qualification as
per policy. In that view of the matter, reasoned order is passed on
4/6/2008 by the respondent authority. I am in complete agreement
with the reasonings given and findings arrived at by the authority.
The impugned order passed by the authority is in consonance with the
policy.
4. In
the premises, petition deserves to be dismissed. Hence, the same is
dismissed. Notice is discharged. No order as to costs.
(K.S.JHAVERI,
J.)
(ila)
Top