Gujarat High Court High Court

Khemaji vs Union on 22 February, 2010

Gujarat High Court
Khemaji vs Union on 22 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1172/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1172 of 2010
 

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


 

KHEMAJI
KODARJI CHAUDHARY - Petitioner(s)
 

Versus
 

UNION
BANK & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
DEEPAK VYAS for
Petitioner(s) : 1, 
MR CZ SANKHLA for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
ORAL
ORDER

The
present petition is against the order passed by the DRT below the
application for condonation of delay, whereby the delay is not
condoned and consequently, the appeal is also dismissed.

It
is an admitted position that against the said order, the petitioner
has the remedy to approach before the DRAT, but the petitioner has
not exhausted the said remedy. Hence, by way of self imposed
restriction, the present petition cannot be entertained under
Article 226/227 of the Constitution.

Hence,
dismissed.

(JAYANT PATEL, J.)

*bjoy

   

Top