Gujarat High Court High Court

Dharmendra vs Executive on 8 July, 2010

Gujarat High Court
Dharmendra vs Executive on 8 July, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7668/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7668 of 2010
 

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

 

DHARMENDRA
NARANDAS PANAWALA - Petitioner(s)
 

Versus
 

EXECUTIVE
ENGINEER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAD D BUCH for
Petitioner(s) : 1, 
MR NIRAG PATHAK, AGP for Respondent :
1-State 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
ORAL
ORDER

The
petitioner is aggrieved by the rejection of his application for
appointment on compassionate ground subsequent to the death of his
father. Undisputedly, the petitioner’s father expired after
retirement and not in harness. Therefore, the benefit of the scheme
of compassionate appointment would not be available to the
petitioner. This Court finds no reason to interfere with the order
impugned. Hence rejected.

[A.L.Dave,J.]

(patel)

   

Top