Gujarat High Court Case Information System
Print
SCA/2888/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2888 of 2008
==========================================
UNION
OF INDIA, DEPARTMENT OF TELECOMMUNICATION & IT AND ANOTHER
Versus
BAVA
BALDEVGAR SON OF LATE BAVA AMTHAGAR
==========================================Appearance
:
MR DC SEJPAL
for MR HARIN P RAVAL for the Petitioners
PARTY-IN-PERSON
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 18/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
1. Heard
Mr. D.C. Sejpal for MR Harin P. Raval, learned counsel for the
petitioners, and Shri Bava Baldevgar, party-in-person.
2. Having
given our thoughtful consideration, we deem it proper that the
enquiry as ordered by the Central Administrative Tribunal should
proceed from the stage of cross-examination. We are not entering
the merits of the grounds on which the enquiry has been re-ordered,
but, in the interest of justice, we are considering it proper
that enquiry should proceed from the stage of cross-examination.
The enquiry has to be held at the same training center, where the
respondent has already appeared before the Enquiry Officer and he
will appear before the Enquiry Officer on 29.09.2008. Further date
will be given on further proceedings. With the aforesaid
observations, no further orders are required to be passed.
3. We
record the statement of the respondent that he will co-operate fully
in earlier conclusion of the enquiry and shall not even once ask for
an adjournment on any flimsy ground or unnecessarily. The enquiry
should proceed expeditiously.
4. It
is expected that the enquiry shall be concluded as far as
practicable, within a period of two months.
5. The
petition stands disposed accordingly. Notice is discharged. Interim
relief is vacated with no order as to costs.
(BHAGWATI
PRASAD, J.)
(D.H.WAGHELA,
J.)
omkar
Top