Gujarat High Court High Court

Jayantilal vs State on 3 October, 2011

Gujarat High Court
Jayantilal vs State on 3 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14617/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14617 of 2011
 

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

JAYANTILAL
C KALARIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
GUNVANT R THAKAR for
Petitioner 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 03/10/2011 

 

ORAL
ORDER

Heard
the learned counsel for the petitioner.

It
is submitted that, after issuance of a show cause notice,
charge-sheet dated 2nd June 2005 was served upon the
petitioner, to which, a reply was given by the petitioner
immediately. It is further submitted that various government
resolutions and circulars provide for completion of departmental
inquiry as expeditiously as possible and, even in a given case, an
employee, who is charge-sheeted departmentally, can be considered for
promotion on ad-hoc basis and reliance is placed on Government
Resolution dated 30th October 1993 issued by the General
Administration Department. In spite of the above, by an order dated
5th January 2011, the juniors to the petitioner have been
promoted ignoring the claim of the petitioner.

In
the above circumstances, the respondents are directed to answer for
non-compliance of their own government resolution, as relied upon by
the petitioner, on or before 19th October 2011.

Issue
notice returnable on 19th October 2011.

(ANANT
S. DAVE, J.)

(swamy)

   

Top