Gujarat High Court Case Information System
Print
SCA/12287/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12287 of 2008
=============================================
JAYANTIBHAI
MANILAL PANCHAL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=============================================
Appearance
:
MR BS BRAHMBHATT for
Petitioner(s) : 1,MR AC CHOKSHI for Petitioner(s) : 2,
MR RITA
CHANDARANA ASST GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the petitioner.
By
this Special Civil Application in the nature of public interest
litigation, the petitioners seek a writ of mandamus directing the
respondents not to shift the Police Station from Khanpur to Bakor by
cancelling the Resolution dated 28.04.2008.
The
question as to where the Police Station has to be situated or not is
purely a policy matter to be decided by the authorities concerned,
not by this Court under Article 226 of the Constitution of India.
Petitioners have already raised their grievance before the second
respondent by their application which is produced as Annexure-E and
the same may be considered by that office.
With
the aforesaid observations, the Special Civil Application is disposed
of.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top