Gujarat High Court Case Information System Print LPA/1534/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1534 of 2010 In SPECIAL CIVIL APPLICATION No. 3887 of 2010 with CIVIL APPLICATION NO.7474 OF 2010 ====================================== ASHISH DINESHKUMAR SHAH Versus GUJARAT STATE ROAD TRANSPORT COPORATION & ORS ====================================== Appearance : Mr Balkrishna Acharya for the Appellant None for the respondents ====================================== CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE K.M.THAKER Date : 21/07/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the appellant. Admittedly, father of the
appellant was discharged from the services and such discharge does
not fit in the scheme of compassionate appointment, because
compassionate employment is granted only when the father of the
applicant dies in harness. Since that contingency was not present,
it cannot be said that the reasons given by the learned Single Judge
are immediately erroneous and in that view of the matter, the appeal
has no merits. Hence, the same is dismissed.
In
view of the dismissal of the main appeal, no order is required to be
passed on the civil application for stay and the same is disposed of
accordingly.
(Bhagwati
Prasad, J.)
(K.M.
Thaker, J.)
*mohd
Top