Gujarat High Court High Court

Sanjaykumar vs State on 13 April, 2010

Gujarat High Court
Sanjaykumar vs State on 13 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4479/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4479 of 2010
 

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


 

SANJAYKUMAR
DHIRUBHAI RAVAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 13/04/2010 

 

 
ORAL
ORDER

1. By
way of this petition, under Article 226 of the Constitution of India,
the petitioner has prayed to direct the respondent-authorities to
consider his case for appointment on compassionate grounds.

2. The
father of the petitioner was serving in the sub-division, Kheda Road
& Building Department and died in harness on 10.06.1999. On
01.12.1999, the petitioner made an application on compassionate
grounds. However, vide communication dated 02.08.2005 the petitioner
was informed that his case could not be considered as he did not
fulfill the requisite qualification as per the prevailing policy.
Being aggrieved by the same, the petitioner has approached this Court
by way of this petition.

3. Heard
learned counsel for the respective parties and perused the documents
on record. The impugned order under challenge is of the year 2005 and
it is sought to be challenged after about five years. Considering the
facts of the case, it would be beneficial to refer to a decision of
the Apex Court in the case of Shiv Dass v. Union of India &
Ors.
reported in AIR 2007 SC 1330, wherein it has been held that
the cause of action continues from month to month and that if the
petition is filed beyond reasonable period, the Court would reject
the same or restrict the relief. Keeping in mind the principle laid
down in the aforesaid decision and the facts of the case, I am of the
opinion that the petition deserves to be rejected on the ground of
delay itself.

4. Consequently,
the petition is summarily dismissed. No order as to costs.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top