Gujarat High Court High Court

Kanchanben vs Heard on 20 March, 2009

Gujarat High Court
Kanchanben vs Heard on 20 March, 2009
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/63320/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 633 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 656 of 2009
 

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

 

KANCHANBEN
PRAMUKHLAL SONI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT P. PANIRVEL (IAS) & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG K CHOKSI for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 20/03/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Heard
learned counsel Mr.Umang K. Choksi for the applicant.

2. This
contempt application has been filed on the basis of the order dated
06.02.2009 passed by the learned Single Judge in Special Civil
Application No.656 of 2009 wherein, at the end of the order, the
Court has directed that the respondent-authority is hereby
directed to hand over the sale deed to the petitioner within one
month from the date of receipt of the writ or of the order .
According to learned counsel Mr.Choksi, the authority has not taken
decision and not handed over the sale deed to the applicant within
stipulated time and, therefore, he has issued notice dated 26.02.2009
to the authority and the same has not been complied with.

3. We
have gone through the matter and the order passed by the learned
Single Judge. It is also required to be kept in mind that in the
Government department, matter has to pass through various tables and,
ultimately, it reaches to the concerned person after reasonable time.

4. Here,
in this case, within a period of one month, the applicant has knocked
the door of the High Court instead of waiting for some reasonable
time after requesting the authority to comply with the order dated
06.02.2009 passed by the learned Single Judge in Special Civil
Application No.656 of 2009.

5. In
view of the above, the applicant is directed to sent the copy of the
order alongwith the covering letter to all the respondents for taking
appropriate action as per the order passed by the learned Single
Judge. The application is disposed of accordingly.

(R.P.DHOLAKIA,
J.)

(H.B.ANTANI,
J.)

Hitesh

   

Top