Gujarat High Court High Court

R.V.Chaudhary vs State on 14 November, 2011

Gujarat High Court
R.V.Chaudhary vs State on 14 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16048/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16048 of 2011
 

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


 

R.V.CHAUDHARY
- Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO SECRETARY & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
VD PARGHI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. V.D. Parghi for the petitioner and learned
Assistant Government Pleader, Ms. Jirga Jhaveri for the respondent –
State.

Upon
instructions, it is submitted that the petitioner would like to
withdraw this petition with a view to avail remedies after
departmental proceedings are over. However, no decision is taken by
the respondent authority as on date and therefore, it is submitted
that the authority be directed to expedite the proceedings of
enquiry pending against the petitioner.

If
the petitioner has filed a reply and co-operated in the departmental
enquiry by fulfilling the requisite norms, the disciplinary
authority may take a decision in accordance with law upon receipt of
report by the enquiry officer.

In
view of the above, this petition stands disposed of as withdrawn.
No order as to costs.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top