Gujarat High Court Case Information System
Print
LPA/2481/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2481 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3976 of 2009
=========================================
AMBARAM
D PATEL
Versus
DISTRICT
AGRICULTURE OFFICER
=========================================Appearance
:
MS.J K.MEHTA
for the Appellant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
the learned counsel for the appellant.
The
learned Single Judge has observed that in the year 1998, when the
first scale was granted to the appellant, the appellant accepted it
without any murmur. Not only that but the appellant retired
peacefully and after 10 years, the appellant has contended that the
appellant should have been given the arrears. This is a much delayed
claim, which has not found favour with any order of the learned
Single Judge. We feel rightly so because under Article 226 of the
Constitution of India, delayed claims are not countenanced. Hence,
the appeal is dismissed accordingly.
(BHAGWATI
PRASAD, J.) (BANKIM N.MEHTA, J.)
omkar
Top