Gujarat High Court High Court

N vs State on 4 October, 2011

Gujarat High Court
N vs State on 4 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5996/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5996 of 2011
 

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


 

N
M PRAJAPATI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SUNIL M AGRAWAL for Petitioner(s) : 1,  
NOTICE SERVED for
Respondent(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/10/2011 

 

ORAL
ORDER

Learned
advocate for the respondent Nos.2 and 3 are present.

It
is submitted that the misconduct alleged against the petitioner came
to be sustained in the departmental inquiry and the Deputy District
Development Officer, District Panchayat imposed punishment of
stoppage of 3 increments with future effect by order dated
09.10.2003. Being aggrieved by the said order, the petitioner
preferred appeal, which came to be rejected by the District
Development Officer, District Panchayat, Mehsana vide order dated
23.07.2004 and the second appeal preferred by the Gujarat Civil
Services Tribunal also came to be rejected on 19.03.2007 and review
application filed by the petitioner also finally came to be rejected
on 15.11.2010 and against the above concurrent findings of the
authorities below, the petitioner has filed this petition under
Article 227 of the Constitution of India.

However,
learned advocate for the petitioner is not present.

Post
the matter on 7th October, 2011.

[Anant
S. Dave, J.]

*pvv

   

Top