Gujarat High Court Case Information System
Print
SCA/14961/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14961 of 2011
=========================================
KADARBHAI
RASULBHAI MANDALI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR SATYAJIT SEN for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/10/2011
ORAL
ORDER
Heard
learned advocate for the petitioner.
Learned
advocate submits that pursuant to the Godhra incident a communal riot
erupted where the petitioner received 15% burn injuries and was
treated at Government hospital by the Medical Officer who had issued
certificate accordingly. As per the policy of the State of Gujarat
enumerated in Government Resolutions dated 4.3.2002 and 30.4.2002
persons including Government employees who received injuries during
communal riots were entitled to receive compensation and case of the
petitioner was recommended by the Mamlatdar to District Collector,
Surrendranagar, refused compensation to the petitioner on the ground
that the application was preferred by the petitioner after a lapse of
six years though no upper limit to receive the compensation is
prescribed in the Government Resolution.
In
view of the above, issue notice returnable on 18th
October, 2011 and if proper decision is not taken or the
order dated 9.1.2009 passed by the District Collector,
Surrendranagar, is not reviewed, since similarly situated employees
are considered for compensation in terms of the Government
Resolution, appropriate order will be passed including directing the
Collector to remain personally present before this Court.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top