Gujarat High Court Case Information System Print LPA/247/2009 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 247 of 2009 In SPECIAL CIVIL APPLICATION No. 12199 of 2008 ====================================== YASHPAL AMARNATH KALRA Versus STATE OF GUJARAT & OTHERS ====================================== Appearance : MR JAYRAJ CHAUHAN for Appellant(s) : 1, Mr Pranav Dave, Assistant Government Pleader for the State ====================================== 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)
This
appeal is directed against order dated 6th
October 2008 passed by the learned Single Judge in Special Civil
Application No.12199 of 2008 whereby the learned Single Judge
rejected the petition filed by the petitioner.
Heard
the learned counsel for the appellant. The learned Single Judge has
noticed that the petition has been filed after 11 years from the date
of retirement for exercising the option. Period of 11 years
is a very long time. That being the position, the appellant was not
alive to his rights and if he chooses to come this Court after 11
years and if no indulgence is shown in his favour by the learned
Single Judge, no illegality can be said to have been committed by the
learned Single Judge.
Hence,
the appeal has no force. The same is dismissed in limine.
(Bhagwati
Prasad, J.)
(Bankim
N Mehta, J.)
*mohd
Top