Gujarat High Court Case Information System
Print
SCA/14088/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14088 of 2011
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
SAHDEV
J RABARI C/O SECRETARY - Respondent(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/09/2011
ORAL
ORDER
Heard learned Advocate
Ms.Kiran D.Pandey for the petitioner – GSRTC, which has filed
this petition through Divisional Controller, Ahmedabad Division.
2. On perusal of the
award, particularly para-6 onwards, it is clear that it was on
account of defective inquiry by the concerned Reporter –
Inquiry Officer that the petitioner-Corporation is not able to bring
home the guilt of the driver.
2.1 On perusal of
para-7 at page No.17 (internal page No.5), it is clear that this
person has not taken sufficient care to obtain a statement of Line
Checking Inspector. It is only on account of that, that the findings
recorded in the departmental inquiry are held to be ‘not proved’
3. Learned Advocate for
the petitioner to supply details of this Reporter – Inquiry
Officer.
S.O. to 07.10.2011.
(Ravi R.Tripathi, J.)
*Shitole
Top