Gujarat High Court High Court

Prahladsinh vs Chief on 11 November, 2008

Gujarat High Court
Prahladsinh vs Chief on 11 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6234/1991	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6234 of 1991
 

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

 

PRAHLADSINH
D JAT EX GUARDMAN NO 136829034 - Petitioner(s)
 

Versus
 

CHIEF
OF ARMY STAFF & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
UNSERVED for
Petitioner(s) : 1, 
MR ASIM J PANDYA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

1. By
way of this petition the petitioner has prayed to quash and set
aside the action of the respondents in not deciding the departmental
appeal filed by the petitioner.

2. The
petitioner was dismissed from service against which a departmental
appeal was preferred which was not decided. Thereafter the
petitioner had also sent reminder but there was no response.
Thereafter the present petition is filed.

3. As
a result of hearing and perusal of the record it is clear that it
is a genuine grievance that the appeal should have been decided
especially when there is an appeal provision.

4. In
that view of the matter the respondent is directed that the appeal
if not decided yet. as expeditiously as possible in accordance with
law.

5. With
the above direction this petition is disposed of. Rule is made
absolute to the aforesaid extent with no order as to costs.

(K.S.JHaveri,J.)

mary//

   

Top