Gujarat High Court Case Information System
Print
SCA/10297/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10297 of 1998
=========================================================
VIRENDRA
B VALA - Petitioner(s)
Versus
DEPUTY
INSPECTOR GENERAL OF POLICE AND PRINCIPAL - Respondent(s)
=========================================================
Appearance :
MR
IS SUPEHIA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/04/2010
ORAL
ORDER
1. The
petitioner has prayed to quash and set aside the order of suspension
dated 26th
November 1998.
2. The
petitioner is serving as a Mochi in Police Training school at
Vadodara. By the order dated 26th
November 1998 passed by the respondent, he has been suspended from
service pending departmental proceedings in respect of the
allegation that on 11th
November he has remained present in a meeting called by the
respondent in his chamber and therein the petitioner used
provocative language as regards the payment of salary to class IV
servants working in the school on holidays.
3. On
5th February 1999
following order is passed by this Court :
Heard
learned advocate for the respective parties.
Rule
Interim relief in terms of Para 12(B) on condition that the
petitioners shall, within a period of two weeks from today, give a
written apology to the respondent herein in respect of his
misbehaviour which is the root cause of the impugned orders of
suspension. The petitioners shall also give an undertaking the
respondent herein as well as this Court to the effect that he shall
in future not misbehave with any of the police officers and shall
maintain courteous behaviour to all. Such undertaking shall be
given within a period of two weeks from today. Direct service is
permitted.
4. Looking to
the nature of the interim order and in view of lapse of many years, I
am of the view that interests of justice would be met by disposing
of the petition in terms of above order. Accordingly the petition is
disposed of in terms of above interlocutory order. Rule is made
absolute to the aforesaid extent with no order as to costs.
(K.S.
Jhaveri,J.)
mary//
Top