Gujarat High Court Case Information System
Print
SCA/2844/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2844 of 2010
=========================================================
VIJAY
PADMAKAR BENDRE - Petitioner(s)
Versus
SECRETARY
& 1 - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/03/2010
ORAL
ORDER
1. The
petitioner has prayed to quash and set aside the impugned order
dated 29th March 2006 rendered by respondent No. 2.
2. Admittedly
the impugned order is of the year 2006, which is challenged after an
inordinate delay. In the case of Shiv Dass V. Union of India and
others, reported in AIR 2007 SC 1330, it is held that if petition is
filed beyond reasonable period, say three years, normally the
Court would reject the same or restrict the relief.
3. In
view of the above settled legal position, and in view of the fact
that the present petition has been filed after a s period of three
years, this petition is summarily rejected.
(K.S.
Jhaveri,J.)
mary//
Top