Gujarat High Court Case Information System
Print
SCA/1102/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1102 of 2010
=========================================
VINODKUMAR
SINH
Versus
UNION
OF INDIA AND OTHERS
=========================================Appearance
:
MRS NISHA M
PARIKH for
the Petitioner
MR MK VAKHARIA for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
the learned counsel for the petitioner.
The
petitioner was a serving member of BSF. He abstained from service. He
was issued notice to report on duty, but no response was given as per
the letter of BSF dated 25.8.1993 issued to the officer. The BSF
has stated that after this letter, the petitioner neither reported to
the unit nor any reply was submitted.
Thereafter,
court of inquiry was instituted. Registered notices were issued to
the petitioner from time to time. But, the petitioner never reported
and in that view of the matter, court of inquiry proceeded ex-parte.
Dismissal orders were issued against the petitioner.
In
view of the dismissal order on the ground of non-reporting on service
and despite there being letters under registered cover, no steps were
taken by the petitioner or his family to inform the BSF, it is not
considered to be appropriate to entertain the present petition.
The
petition has no force and the same is dismissed.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top