Gujarat High Court High Court

Thakor vs Mamlatdar on 19 September, 2008

Gujarat High Court
Thakor vs Mamlatdar on 19 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1170120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11701 of 2008
 

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

 

THAKOR
RAJENDRAKUAMR CHHANAJI - Petitioner(s)
 

Versus
 

MAMLATDAR
& 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YM THAKORE for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 3, 
MS
KRINA CALLA, AGP, for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
ORAL
ORDER

1. The
petitioner has prayed for a direction tot he respondents to give
compassionate appointment or to reconsider the case of the
petitioner for compassionate appointment.

2. Father
of the petitioner who was serving as peon in the office of Mamlatdar,
Satlasana, District Mehsana, died in harness on 14th
August 1977. The petitioner has applied for appointment under
compassionate ground in the year 1997 which request came to be
rejected against which the present petition has been filed.

3. It
is an admitted fact that the father of the petitioner has died in the
year 1977 and the petitioner has made the request in the year 1997
i.e. About 20 years after the death of his father. Such a request was
rightly rejected the respondent authority as grossly time barred. I,
therefore, do not find any merits in the petition and the same is
accordingly summarily rejected.

[K.S.

JHAVERI, J.]

ar

   

Top