Gujarat High Court High Court

Gurukrupa vs The on 15 October, 2008

Gujarat High Court
Gurukrupa vs The on 15 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12566/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12566 of 2008
 

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

 

GURUKRUPA
RESIDENT WELFARE ASSOCIATION - Petitioner(s)
 

Versus
 

THE
CHIEF SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUBRAMANIAM IYER for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

The
petitioner by this petition has prayed for appropriate direction to
the respondent to consider and sanction the application dated
10.04.2008 made by the petitioner for setting up Anganwadi in
Behrampura area of the city of the Ahmedabad.

Upon
hearing learned Counsel appearing for the petitioner, it appears
that it is an admitted position that up till now, no decision is
taken in either way by the concerned authority for sanctioning
application or rejection of the application. Therefore, at this
stage no judicial scrutiny can be undertaken and as the decision is
not taken, no mandamus can be issued to sanction the application of
the petitioner.

Hence,
the present petition is disposed of with the observation that
application of the petitioner shall be considered by the concerned
authority in accordance with law, and appropriate decision shall be
taken preferably within a period of two months from the receipt of
the order of this Court.

Liberty
to the respondents to move this Court in case they are aggrieved by
aforesaid observations. It is also observed that in the event the
decision is against the petitioner, the petitioner shall be at the
liberty to challenge the said decision in accordance with law.

Sd/-

(ANANT
S. DAVE,J.)

JYOTI

   

Top