Gujarat High Court High Court

Gujarat vs Amratlal on 27 August, 2010

Gujarat High Court
Gujarat vs Amratlal on 27 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10037/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10037 of 2010
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

AMRATLAL
S PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/08/2010 

 

 
 
ORAL
ORDER

By
way of this petition, the petitioner has challenged the award dated
18.2.2010 of the Industrial Tribunal, Ahmedabad in Reference (IT)
No.257 of 1998 whereby the penalty imposed by the petitioner of
stoppage of four increments with future effect has been reduced to
penalty of stoppage of three increments with future effect.

2. The
respondent is serving as a Driver with the petitioner-Corporation. On
2.7.1995 a report was submitted by the PSI, Danilimda Police Station
to the Depot Manager, Chandola Depot, Ahmedabad stating that the
residential quarter occupied by the respondent was raided on
30.6.1995 and in all 77 bottles of English liquor amounting to
Rs.7700/- was seized. On the basis of the said report, the
chargesheet was issued and the
Inquiry Officer submitted the report on 13.2.1996 holding that the
charges were proved and penalty of stoppage of five increments with
future effect was passed. The First Appellate Authority revised the
same to stoppage of four increments with future effect. The
respondent approached the Industrial Tribunal by filing the reference
and by impugned order the penalty was reduced to stoppage of three
increments with future effect. Hence, this petition.

3. Heard
the learned counsel for the petitioner. I have gone through the award
of the Industrial Tribunal. In para 9, the Industrial Tribunal has
discussed in detail the evidence on record and I am in complete
agreement with the reasoning given by the Tribunal in the impugned
award. No case is made out for interference. Hence, the petition is
devoid of any merits and the same is dismissed.

(K.S.

JHAVERI, J.)

zgs/-

   

Top