Gujarat High Court Case Information System
Print
SCA/11855/2004 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11855 of 2004
For
Approval and Signature:
HONOURABLE
MR.JUSTICE V. M. SAHAI
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
VIKAS
H. SINGH S/O LATE H.N.SINGH - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================
Appearance :
MR
MS TRIVEDI and MR RAJENDRA M DESAI for the Petitioner.
MS PAURAMI
B SHETH for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/09/2011
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
1. By
way of this petition, the petitioner has challenged the judgment of
the Central Administrative Tribunal, Ahmedabad dated 23.3.2004 in
O.A.No. 521 of 2003.
2. The
Original Application preferred by the petitioner was rejected. While
considering the case, the Tribunal in paragraph 9.6 has observed as
under:
“6. In the
present case, the order impugned has been passed by the Prasar
Bharati and the respondents are also officers of the Prasar Bharati
including Union of India which has been made party through Director
General, All India Radio, Prasar Bharati Corporation. Thus, the
department of Information and Broadcasting Corporation, Government of
India has not been made a party.”
Further,
in paragraph 4.3 of the affidavit-in-reply, it has been categorically
stated that the case of petitioner was considered thrice. In spite of
that, he was not found eligible.
3. For
the aforesaid reason, this petition is devoid of merits and is
accordingly dismissed.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top