Gujarat High Court Case Information System
Print
SCA/24305/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24305 of 2005
=========================================================
SHANABHAI
M PADARIYA - Petitioner(s)
Versus
BHYAGESH
JHA I.A.S. (NAME NOT GIVEN AT THE TIME OF FILING) - Respondent(s)
=========================================================
Appearance :
MR
PV HATHI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 08/04/2010
ORAL
ORDER
1. This
Court on 03.02.2006 had passed the following order :-
Mr.Hathi,
learned Counsel for the petitioner, states that the petitioner has
no objection if the punishment is maintained of withholding of five
increments without future effect.
Prima
facie, it appears that as such there is no loss caused to the
Government and, in any case, the irregularity, if considered, may
invite punishment of withholding of five increments, but the future
effect results into major penalty and, therefore, the matter
deserves consideration on the aspects of penalty so far as it
relates to future effect.
Hence,
Rule returnable on 22.3.2006.
Mr.Desai, learned AGP waives, service of notice of Rule for the
Respondents.
2. With
a view to enable the learned AGP to take necessary instructions S.O.
to 23.04.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top