Gujarat High Court High Court

=========================================Appearance vs Mr on 21 January, 2010

Gujarat High Court
=========================================Appearance vs Mr on 21 January, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 353 of 2009
 

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

RUSTAM
SUMARBHAI SHIRMAN 

 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

=========================================Appearance
: 
MR PJ KANABAR
for the Appellant  
MR
PRANAV DAVE, ASSTT GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 21/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
the learned counsel for the Appellant.

The
father of the appellant died in 1997. The appellant applied for
appointment on compassionate ground in 2000. The time gap of three
years has not been countenanced by the learned Single Judge. The
application having not been made within the time was rejected. The
learned Single Judge did not favour the appellant with any
favourable order. In our considered opinion, rightly so.

In
view of the above, the appeal has no force and is dismissed.

(BHAGWATI
PRASAD, J.) (BANKIM N. MEHTA, J.)

omkar

   

Top