====================================== vs Ms Mxoa Thakkar on 7 May, 2010

0
14
Gujarat High Court
====================================== vs Ms Mxoa Thakkar on 7 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1933/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1933 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 6315 of 2008
 

With


 

CIVIL
APPLICATION No. 10535 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 1933 of 2009
 

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

NAVENDUKUMAR
HARSHADBHAI BRAHMBHATT 

 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

====================================== 
Appearance
: 
MR BS BRAHMBHATT for
Appellant. 
MS MXOA THAKKAR, AGP for Respondent No.1. 
None for
Respondent Nos.2 - 3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 07/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel for the appellant could not challenge the conclusion recorded
by learned Single Judge in the impugned order to the effect that the
appellant was appointed by his father, who was Chairman of the
employer-Market Committee, and no procedure, as prescribed in the
Rules, had been followed in appointment and continuation of the
appellant in service. Grievance of the appellant before learned
Single Judge and before this Court was that the principles of natural
justice were violated in discharging him from service. Therefore, a
specific query was made as regards prejudice, if any, caused to the
appellant, in view of the glaring and admitted facts of the case.
The appellant having failed to show any grievance and the case being
one of stark nepotism in employment in a public institution, the
appeal is not required to be entertained, and hence, it is summarily
dismissed along with Civil Application.

(D.H.Waghela,
J.)

(M.D.Shah,
J.)

*malek

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here