Gujarat High Court High Court

Gopalsinh vs Director on 14 December, 2010

Gujarat High Court
Gopalsinh vs Director on 14 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15139/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15139 of 2010
 

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

GOPALSINH
LAXMANJI RAOLJI - Petitioner(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITIES - Respondent(s)
 

===================================== 
Appearance
: 
MR NAVIN PAHWA for M/S THAKKAR
ASSOC. for Petitioner(s) : 1, 
MS MANISHA
NARSINGHANI, AGP for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 14/12/2010 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr. Pahwa for M/s. Thakkar Associates for the
petitioner. The learned advocate for the petitioner vehemently tried
to convince this Court that the order passed by the Director of
Municipalities is bad on the ground that, though the subject matter
of the notice was pertaining to the transactions, which took place in
the earlier tenure of the petitioner as a Councilor and the
President, by the order impugned, the petitioner was removed as a
Councilor. The term of the petitioner as President had come to an
end on
4th September 2010.

2.0 The
fact that the transactions, which are the subject matter of the
notice, do involve a grave nature of irregularity/illegality. Hence,
this Court is of the opinion that decision of the authority of not
continuing the petitioner, even as a Councilor, is just and proper.
Hence, this Court has no reason to interfere with the order passed by
the Director of Municipalities. The petition is dismissed.

[
Ravi R. Tripathi, J. ]

hiren

   

Top