IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No. 9321 of 2002
----------------------------------------------------------
BIPINBHAI H THAKORE
Versus
STATE OF GUJARAT
----------------------------------------------------------
Appearance:
1. Special Civil Application No. 9321 of 2002
MR NK MAJMUDAR for Petitioner No. 1
.......... for Respondent No. 1-4
----------------------------------------------------------
CORAM : MISS JUSTICE R.M.DOSHIT
Date of Order: 25/11/2002
ORAL ORDER
Heard the learned advocate Mr. N.K Majmudar.
The petitioner, a Clerk-cum-Typist, challenges
the order of suspension made on 4th September, 2002. Mr.
Majmudar has submitted that having regard to the nature
of duties, the petitioner could not have committed the
acts of misconduct alleged against him. Besides, for the
alleged misconduct not only the petitioner has been
suspended from service, he has also been transferred.
Mr. Majmudar has submitted that it is not the petitioner
alone, other officers too are involved in the incidence
in question.
Be that as it may, the petitioner is alleged to
have committed grave acts of misconduct. Pending the
inquiry into such misconduct, the petitioner cannot be
continued in active service. In the circumstances, even
the order of transfer made prior to the date of order of
suspension does not call for interference.
The petition is dismissed in limine.
[Miss R.M Doshit, J.]
Prakash*