SCA/8090/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8090 of 2008 ========================================================= THE MEHSANA JILLA PANCHAYAT KARMACHARI CO OP BANK LTD - Petitioner(s) Versus THE REGISTRAR & 2 - Respondent(s) ========================================================= Appearance : MR PRAKASH K JANI for Petitioner(s) : 1, None for Respondent(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 09/06/2008 ORAL ORDER
When
pointed out by the Court that before approaching this Court, the
petitioner has not made any efforts to request the concerned
authority to take into account earlier instance and the apprehension
of the petitioner about the situation which, as apprehended by
petitioner, may take place and that therefore there is no cause or
justification for issuance of prerogative writ of mandamus and the
petition is rather premature, besides being only on apprehensions.
Mr. Jani submits that the petitioner will make necessary request to
the concerned authority. It would be open for the petitioner to make
appropriate request to the concerned authority. With the aforesaid
observation, petition is disposed of. Direct Service is permitted.
[K.M.Thaker,
J.]
kdc