Gujarat High Court Case Information System
Print
LPA/1017/1998 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1017 of 1998
In
SPECIAL
CIVIL APPLICATION No. 4597 of 1998
For
Approval and Signature:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
HONOURABLE
MR.JUSTICE K.M.THAKER
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
======================================
STATE
OF GUJARAT
Versus
G
H CHAKRAVARTY
======================================
Appearance :
Ms Moxa
Thakkar, AGP for the Appellant
Mr IS
Supehia for the Respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/07/2010
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
the learned counsel for the parties. Admittedly, the enquiry has
been completed and after various judicial proceedings though the
delinquent was earlier punished, but has been exonerated, punishment
awarded was set aside and he has been superannuated. In that view
of the matter, we do not see that the compensation which has been
ordered by the learned Single Judge is now required to be paid to the
delinquent. In that view of the matter, that part of the order
where it is ordered that compensation be paid to the delinquent is
set aside. No other order is required because, enquiry has already
been completed.
In
that view of the matter, appeal is disposed of in the aforesaid
terms.
(Bhagwati
Prasad, J.)
(K.M.
Thaker, J.)
*mohd
Top