Gujarat High Court High Court

Ashokbhai vs State on 3 May, 2010

Gujarat High Court
Ashokbhai vs State on 3 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12886/2007	 1/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12886 of 2007
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================================


 
	  
	 
	  
		 
			 

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 ?
		
	

 

 
=========================================================


 

ASHOKBHAI
MOTIBHAI BHIL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NK MAJMUDAR for
Petitioner(s) : 1,MRPOPATJIHSOLANKI for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/05/2010 

 

 
 
ORAL
JUDGMENT

By way of this petition,
the petitioner has prayed to quash and set aside the order dated
6.3.2007 passed by the respondent and further to direct the
respondent no.2 to give appointment to the petitioner on
compassionate ground.

The
brief facts of the case are as under ;-

2.1
As per the say of the petitioner, his father was working as
work-charged security guard with the respondent and passed away on
28.12.2000, while in service. The petitioner preferred an
application seeking appointment on compassionate ground on
27.3.2001. The said application came to be rejected.

2.2
The petitioner therefore preferred a Special Civil Application
bearing no. 874 of 2007, wherein this Court has directed vide its
order dated 11.1.2007 to decide the representation of the petitioner
within stipulated period. Thereafter , the application of the
petitioner, came to be rejected by the respondent vide order dated
6.3.2007. Hence this petition.

Heard the learned advocates
for the respective parties and perused the documents on record.

From the record it revealed
that the petitioner s mother is working in Government sector and
she is also able to get pension, gratuity.etc. The petitioner vide
its application dated 23.3.2001, himself disclosed that he was
residing separately from his father. The son who is not living with
his father, cannot be treated as Dependant on his father. In that
view of the matter, there are no merits in the petition. The same
is therefore dismissed. Rule is discharged with no order as to
costs.

[K.S.Jhaveri,J.]

*Himansu

   

Top