Gujarat High Court High Court

Whether vs An on 6 September, 2011

Gujarat High Court
Whether vs An on 6 September, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4700/2004	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4700 of 2004
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE V. M. SAHAI 			Sd/- 
 


 

HONOURABLE
MR.JUSTICE KS JHAVERI
			Sd/- 
======================================
 
	  
	 
	 
	 
		 
			 
				 

1.
			
			 
				 

Whether
				Reporters of Local Papers may be allowed to see the judgment ?
			
			 
				 

NO
			
		
	
	 
		 
			 
				 

2.
			
			 
				 

To
				be referred to the Reporter or not ?
			
			 
				 

NO
			
		
		 
			 
				 

3.
			
			 
				 

Whether
				their Lordships wish to see the fair copy of the judgment ?
			
			 
				 

NO
			
		
		 
			 
				 

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 ?
			
			 
				 

NO
			
		
		 
			 
				 

5.
			
			 
				 

Whether
				it is to be circulated to the civil judge ?
			
			 
				 

NO
			
		
	

 

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

UNION
OF INDIA & 1 - Petitioners
 

Versus
 

AN
BARANDA - Respondent
 

====================================== 
Appearance
: 
MR
SHAKEEL A QURESHI for Petitioners. 
MR ANAND L SHARMA for
Respondent. 
MR KANTILAL C BHATT for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/09/2011 
ORAL JUDGMENT

(Per
: HONOURABLE MR.JUSTICE K. S. JHAVERI)

By
way of this writ petition, the petitioners – original
respondents have challenged the judgment and order dated 28.11.2003
passed by the Central Administrative Tribunal, Ahmedabad Bench,
Ahmedabad in O.A. No.213 of 2003 whereby the Tribunal has allowed the
original application filed by the respondent herein only on the
ground of non-payment of the subsistence allowance by the petitioners
to the respondent during the course of the departmental inquiry.

2. We
have heard learned counsel Mr. Shakeel A. Qureshi for the petitioners
and learned counsel Mr. Anand L. Sharma appearing for the respondent.

3. We
have gone through the impugned judgment of the Tribunal. We are of
the view that in view of the subsequent judgment of the Hon’ble
Supreme Court in the case of Indra Bhanu Gaur v. Committee,
Management of M. M. Degree College and others
, reported in 2004 (1)
S.C. SERVICE LAW JUDGMENTS 3, the view taken by the Tribunal is
contrary to the law laid down by the Hon’ble Supreme Court. In the
above decision of the Hon’ble Supreme Court, in head note (B), it is
observed as under :-

“Non-payment
of subsistence allowance cannot vitiate the proceedings unless
prejudice is shown and established. It has to be specifically
pleaded or established as to in what way the affected employee is
handicapped because of non-receipt of subsistence allowance.”

4. In
the above view of the matter, the view taken by the Tribunal is
contrary to the law laid down by the Hon’ble Supreme Court. Hence,
the impugned order is bad in law and is required to be quashed and
set aside.

5. In
the result, the petition is allowed. The judgment and order dated
28.11.2003 passed by the Central Administrative Tribunal, Ahmedabad
Bench, Ahmedabad in O.A. No.213 of 2003 is quashed and set aside.
The matter is remanded back to the Tribunal to decide the Original
Application on merits. It is made clear that this Court has not
expressed any opinion on the merits of the case and the Tribunal
shall reconsider the same depending on the merits of the case,
without being influenced by this order. Rule is made absolute. The
parties shall bear their own costs.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[K. S. JHAVERI, J.]

Savariya

   

Top