Gujarat High Court High Court

B vs State on 13 July, 2011

Gujarat High Court
B vs State on 13 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/21266/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 21266 of 2007
 

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

 

B
H DAVE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VAIBHAV A VYAS for
Petitioner(s) : 1, 
MR SP HASURKAR AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/02/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

Rule.

Leave
to produce order dated 31.5.2005 passed by the Director, Employment
and Training, Gandhinagar on record is granted, whereby the
petitioner was inflicted penalty of stoppage of two yearly increments
without future effect for the charge of supplying material to
Government from Vagheshwari Traders, which is being owned and managed
by the wife of the petitioner, without disclosing to the Government
or obtaining sanction from the Government.

(ANANT
S. DAVE, J.)

*pvv

   

Top