Gujarat High Court
Khemaji vs Union on 22 February, 2010
Gujarat High Court Case Information System
Print
SCA/1172/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1172 of 2010
=========================================================
KHEMAJI
KODARJI CHAUDHARY - Petitioner(s)
Versus
UNION
BANK & 1 - Respondent(s)
=========================================================
Appearance :
MR
DEEPAK VYAS for
Petitioner(s) : 1,
MR CZ SANKHLA for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 22/02/2010
ORAL
ORDER
The
present petition is against the order passed by the DRT below the
application for condonation of delay, whereby the delay is not
condoned and consequently, the appeal is also dismissed.
It
is an admitted position that against the said order, the petitioner
has the remedy to approach before the DRAT, but the petitioner has
not exhausted the said remedy. Hence, by way of self imposed
restriction, the present petition cannot be entertained under
Article 226/227 of the Constitution.
Hence,
dismissed.
(JAYANT PATEL, J.)
*bjoy
Top