Gujarat High Court
Hirenkumar vs Gujarat on 3 March, 2010
Gujarat High Court Case Information System
Print
SCA/2855/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2855 of 2010
=========================================================
HIRENKUMAR
NAUTAMLAL SHAH - Petitioner(s)
Versus
GUJARAT
AFFILIATED COLLEGES SERVICES TRIBUNAL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1,
None for Respondent(s) : 1,3 - 5.
GOVERNMENT
PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/03/2010
ORAL
ORDER
Rule.
In
view of the fact that the order has already been passed on 15th
January 2010, the appointment of the new person, who is joined as
party respondent No. 5 , herein will be subject to the result of this
petition.
From
the record it seems that the petitioner has tried to over reach the
order of the State Government by not allowing to implement the order
dated 15th February 2010. Prima facie, I am opinion that
it amounts to misconduct and if the petitioner wants any lenient
view from the State Government, or any other authority, he shall
hand over the charge as early as possible.
(K.S.
Jhaveri,J.)
mary//
Top