Gujarat High Court High Court

Deputy vs M on 6 September, 2011

Gujarat High Court
Deputy vs M on 6 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2408/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2408 of 2011
 

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


 

DEPUTY
DISTRICT DEVELOPMENT OFFICER & 1 - Petitioner(s)
 

Versus
 

M
N SHEKH - EX-TALATI CUM MANTRI - Respondent(s)
 

=================================================
 
Appearance : 
MR
HS MUNSHAW for Petitioner(s) : 1 - 2. 
MR SP HASURKAR for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/09/2011 

 

ORAL
ORDER

It
is submitted that respondent-delinquent was dismissed from
service by following prescribed procedure under Gujarat Panchayat
Services [Discipline and Appeal] Rules, 1997, on the ground of
continuous absenteeism. The Gujarat Civil Services Tribunal,
Gandhinagar set aside the order of dismissal on the ground of alleged
technicalities.

In
view of the above, issue Rule.

Ad-interim
relief in terms of para 8(A) till further orders.

[Anant
S. Dave, J.]

*pvv

   

Top