Gujarat High Court High Court

The vs The on 9 June, 2008

Gujarat High Court
The vs The on 9 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8090/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8090 of
2008 
 
=========================================================

 

THE
MEHSANA JILLA PANCHAYAT KARMACHARI CO OP BANK LTD - Petitioner(s)
 

Versus
 

THE
REGISTRAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAKASH K JANI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/06/2008  
 
ORAL ORDER

When
pointed out by the Court that before approaching this Court, the
petitioner has not made any efforts to request the concerned
authority to take into account earlier instance and the apprehension
of the petitioner about the situation which, as apprehended by
petitioner, may take place and that therefore there is no cause or
justification for issuance of prerogative writ of mandamus and the
petition is rather premature, besides being only on apprehensions.
Mr. Jani submits that the petitioner will make necessary request to
the concerned authority. It would be open for the petitioner to make
appropriate request to the concerned authority. With the aforesaid
observation, petition is disposed of. Direct Service is permitted.

[K.M.Thaker,
J.]

kdc