Gujarat High Court High Court

K vs State on 16 October, 2008

Gujarat High Court
K vs State on 16 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11410/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11410 of 2008
 

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

 

K
T VORA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
MS KRINA CALL AGP for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/10/2008  
 
ORAL ORDER

By
way of this petition, the petitioner has prayed for following
reliefs:

?S(A)
Quashing and setting aside the charge sheet dated 29.9.1998, order
dated 4.3.2008 and the letter dt.26.8.2008.

(B)
During the pendency and final disposal of this petition, Respondent
No.2 may be restrained from proceeding further with the departmental
inquiry initiated with the charge sheet dt.29.9.1998.

(C) To
grant such other and further relief as may be deemed fit.??

However,
looking to the view expressed by this Court relying upon the
decision reported in case of State of M.P. And Others v. Dr
Yashwant Trimbak,
(1996) 2 SCC
305, counsel
for the petitioner does not press the present petition.

In
view of the above, petition stands disposed of being not pressed.
Notice is discharged. Interim relief, if any, granted earlier,
stands vacated forthwith.

(K.S.JHAVERI,
J.)

Amit/-

   

Top