Gujarat High Court Case Information System
Print
SCA/716220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7162 of 2008
=========================================================
RAMESHGIRI
HARESHGIRI GOSAI - Petitioner(s)
Versus
THE
COLLECTOR - Respondent(s)
=========================================================
Appearance
:
KEDAR
B BINIWALE for
Petitioner(s) : 1,
MR SHIVANG SHUKLA, ASST GOVERNMENT PLEADER for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2008
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed to quash and set
aside the order dated 28.01.2004 passed by the District Collector
terminating the services of the petitioner.
2. As
a result of perusal of the records, it is clear that the petitioner
was originally working with a trust which was managed by the
Collector. In view of this court, this petition is not the
appropriate remedy to redress the grievance of the petitioner. This
Court therefore cannot entertain this petition at this stage as the
same is misconceived. It will, however be open to the petitioner to
approach the competent authority/appropriate forum for appropriate
relief. In view of the above, this petition is dismissed.
(K.S.
JHAVERI, J.)
Divya//
Top