Gujarat High Court Case Information System
Print
SCA/9012/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9012 of 2011
=========================================================
NAJABHAI
KANABHAI RATADIYA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 7 - Respondent(s)
=========================================================
Appearance
:
MR
RC KAKKAD for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/07/2011
ORAL
ORDER
Heard
learned Advocate Mr. RC Kakkad for petitioner and learned AGP Mr.
Maulik Nanavati for respondent State Authority.
In
this petition, petitioner is praying in para 9B to quash and set
aside termination / dismissal order passed by respondent Chief
Executive Officer and Superintending Engineer Jamnagar dated
21.11.2008 and also to quash and set aside departmental proceedings
initiated against petitioner. For that, detailed representation has
been made by petitioner on 14.4.2010 Annexure Q but that has
remained unanswered and undecided. It is submitted that during
pendency of inquiry, no suspension allowance or salary has been paid
to petitioner. For that, petitioner may make additional
representation to respondent claiming aforesid benefit from
respondents within fifteen days from date of receipt of copy of
present order.
As
and when additional representation made by petitioner is received by
respondents, it is directed to respondents to consider both
representation, one dated 14.4.2010 and additional representation
and thereafter to pass appropriate reasoned order in accordance with
law within two months from date of receipt of such additional
representation from petitioner and thereafter to communicate
decision to petitioner immediately.
With
these observations and directions, this petition is disposed of by
this Court without expressing any opinion on merits. DSP.
(H.K.
Rathod,J.)
Vyas
Top