Gujarat High Court Case Information System Print LPA/2497/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 2497 of 2010 In SPECIAL CIVIL APPLICATION No. 9671 of 2008 With CIVIL APPLICATION No. 12870 of 2010 In LETTERS PATENT APPEAL No. 2497 of 2010 ========================================= N.N. DODIA Versus STATE OF GUJARAT ========================================= Appearance : MR HEMANT S SHAH for Appellant. MR JANAK RAVAL, AGP for Respondent. ========================================= CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 23/11/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
appellant having been dismissed after a regular departmental enquiry
and having been found guilty of serious misconduct thereat,
approached this Court by way of a petition under Article 226 of the
Constitution, wherein learned Single Judge has found even the
punishment to be not disproportionate. Therefore, preferring present
appeal, it is sought to be reiterated on behalf of the appellant that
the appellant having been a doctor in service for no less than
thirteen years, a lenient view could have and ought to have been
taken so as to afford him an opportunity of at least claiming his
terminal benefits or retiral dues. Such argument cannot be accepted
in view of the fact that the appellant has been held guilty of a
serious charge of corruption. Therefore, the appeal as well as the
Civil Application are dismissed in limine.
(D.H.Waghela,
J.) (J.C.Upadhyaya,
J.)
*malek
Top