Gujarat High Court High Court

Satpalsingh vs Indian on 20 April, 2011

Gujarat High Court
Satpalsingh vs Indian on 20 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5293/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5293 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE V. M. SAHAI  
HONOURABLE
MR.JUSTICE G.B.SHAH
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

SATPALSINGH
SAINI - Petitioner(s)
 

Versus
 

INDIAN
RAILWAYS RAILWAY BOARD THROUGH IT'S CHAIRMAN & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RK MISHRA for
Petitioner(s) : 1, 
MR RAVI KARNAVAT for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 20/04/2011 

 

 
 
ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard Mr.R.K.Mishra, learned counsel for the petitioner and
Mr.Ravi Karnavat, learned counsel appearing for the respondents.

2. Mr.Ravi
Karnavat, learned counsel has raised a preliminary objection that the
petitioner was in service in Mumbai and he retired from Mumbai and no
cause of action has arisen in the State of Gujarat. Therefore, this
Court does not have territorial jurisdiction to entertain this
petition only on the ground that the petitioner is a resident of
Gujarat or that he has made the representation from Gujarat State
after filing of the petition.

3. Merely
because the petitioner after filing of the writ petition, made some
representation to the Central Government or to the authorities in
Mumbai, would not confer any territorial jurisdiction to challenge
the order in Gujarat as the petitioner was in service in Mumbai. He
being a resident of Gujarat does not confer any territorial
jurisdiction to challenge the order rejecting the representation or
claim of the petitioner for grant of promotion. This petition is
dismissed for lack of territorial jurisdiction, with a liberty to the
petitioner to approach the appropriate legal Forum in State of
Maharashtra.

 

 


 

								(V.M.Sahai,
J.)
 

 


 

Sreeram.							(G.B.Shah,
J.)
 

 



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top