Gujarat High Court High Court

Chaudhari vs Collector on 15 February, 2010

Gujarat High Court
Chaudhari vs Collector on 15 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1374/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1374 of 2010
 

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


 

CHAUDHARI
MERAMBHAI HIRAJI - Petitioner(s)
 

Versus
 

COLLECTOR
& 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VL THAKKAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR CB UPADHYAYA
AGP for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/02/2010 

 

ORAL
ORDER

1. By
way of this petition, the petitioner has prayed to direct the
respondent-authority not to allot a new fair price shop at Village
Chhapra (Dhanakwada) in pursuance of the Advertisement dated
03.01.2010 published in a local daily.

2. The
petitioner is an agriculturist and a resident of Village Haripura
(Dhanakwada), Taluka Diyodar, District Banaskantha. On 03.01.2010 the
respondent-authority published an advertisement in a local daily for
setting up a new fair price shop at Village Chhapra (Dhanakwada)
under the Pandit Deendayal Grahak Bhandar
scheme.

3. It
is the case of the petitioner that the decision of the
respondent-authority to establish a new fair price shop at Village
Chhapra (Dhanakwada) is contrary to the relevant Rules and
Regulations framed by the State Government from time to time and
therefore, the impugned decision taken by the respondent-authority
deserves to be quashed and set aside.

4. Heard
learned counsel for the petitioner and learned AGP, who appears on
behalf of the respondent-authority, on service of advance copy of the
petition. From the record, it appears that a new fair price shop is
proposed to be set up at Village Chhapra (Dhanakwada). It is a policy
decision taken by the State Government after considering all the pros
and cons. It is by now well settled that in matters pertaining to
policy decisions, this Court should not substitute its opinion by
exercising its discretionary powers. Hence, this Court does not find
this to be a case wherein powers under Article 226 of the
Constitution of India could be exercised in favour of the petitioner.

5. Consequently,
the petition is summarily rejected.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top