Gujarat High Court High Court

Priyankaben vs Registrar on 19 October, 2011

Gujarat High Court
Priyankaben vs Registrar on 19 October, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15648/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15648 of 2011
 

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

 

PRIYANKABEN
JAGDISHKUMAR PATEL - Petitioner(s)
 

Versus
 

REGISTRAR,KACHCHH
UNIVERSITY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 19/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

The
petitioner has approached this Court making the following prayers:-

“(a) Your
Lordship may be pleased to direct the respondent No.2 and 3 to refund
an amount of Rs.32,500/- which is charged in wrong and illegal manner
from the petitioner by way of issue a writ of mandamus and/or
certiorari or any other writ, order or directions as the Hon’ble
Court deems just and proper.

(b) —– —– —–

(c) — —– —- —–”

2. It
is clear from the averments made in the petition that the petitioner
seeks recovery of the fee collected by the respondents, which
according to the petitioner, is in excess of the entitlement of the
respondents to charge. Differently put, this petition is a civil suit
for recovery of money couched as a petition and, therefore, it cannot
be entertained. The petition need not be entertained on the ground of
delay as well. The petition fails and stands rejected.

[A.L.Dave,Actg.CJ.]

[J.B.Pardiwala,J.]

-patel

   

Top