Gujarat High Court High Court

Siddharth vs Union on 30 November, 2010

Gujarat High Court
Siddharth vs Union on 30 November, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15209/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15209 of 2010
 

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

 

SIDDHARTH
S/O KANJIBHAI PARMAR - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHUNESH C RUPERA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought compassionate appointment after death of his
father on 7/3/1998 and rejection of his mother’s application for
compassionate appointment on 5/10/2000. Neither a copy of the scheme
or provisions of the scheme for compassionate appointment are
produced nor any right for consideration of the case of the
petitioner is made out or supported by any document. Therefore, the
petition is summarily dismissed.

[
D. H. WAGHELA, J. ]

[
J.C. UPADHYAYA, J.]

*
Pansala.

   

Top