Gujarat High Court High Court

Sanjaykumar vs State on 17 January, 2011

Gujarat High Court
Sanjaykumar vs State on 17 January, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2757/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2757 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11029 of 2010
 

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


 

SANJAYKUMAR
PURSHOTTAMBHAI SOLANKI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SP MAJMUDAR for
Appellant(s) : 1,MR PP MAJMUDAR for Appellant(s) : 1, 
MR NJ SHAH,
AGP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/01/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present appeal arises against the order dated 17.09.2010 passed by
the learned Single Judge of this court in Special Civil Application
No.11029/10, whereby the learned Single Judge has dismissed the
petition, but refrained himself from imposing the cost.

We
have heard Mr.Majmudar, learned counsel appearing for the appellant.

The
contention is that the original petitioner had approached for
rechecking of marks to one Shri Bhatia, who was the Chairman and he
declined as the period was over. It is the contention that the
period is to be counted from the date on which he received the
application and not the date on which the result of passing the
examination was published and therefore, this Court may consider the
matter at least to that extent. On the aspect of reassessment and
finding the original petitioner qualified, Mr.Majmudar fairly
conceded that he would not be pressing such prayer.

In
our view, there is no proof produced on record and as observed by
the learned Single Judge, even if the statement is to be tested
further, nothing prevented the petitioner from sending the
application by registered Post or otherwise, which is admittedly not
done in the present matter. If the period is over and further the
petitioner has participated at the interview process and thereafter
having failed, the ultimate view taken by the learned Single Judge
cannot be said to be erroneous.

Hence,
no case is made out for interference. Therefore, the appeal is
dismissed.

(JAYANT
PATEL, J.)

(J.C.

UPADHYAYA, J.)

*bjoy

   

Top