Gujarat High Court High Court

Vd vs State on 7 September, 2010

Gujarat High Court
Vd vs State on 7 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/145/1998	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 145 of 1998
 

In


 

SPECIAL
CIVIL APPLICATION No. 247 of 1998
 

 
 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE A.L.DAVE  
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local  Papers may be allowed to see the judgment ? NO
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ? NO
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish  to see the fair copy of the judgment ? NO
		
	

 
	  
	 
	  
		 
			 

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 ? NO
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to  the civil judge ? NO
		
	

 

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

 

VD
KULKARNI & 4 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
KETTY A MEHTA for
Appellant(s) : 1 - 5. 
MS MOXA THAKKAR, AGP  for Respondent(s) : 1
- 3. 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 07/09/2010 

 

 
ORAL
JUDGMENT

(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)

1.
Heard learned advocate Ms.Nisha Thakor for the appellants and
learned AGP Ms.Moxa Thakkar for the respondents.

2.
This Letters Patent Appeal arises out of an order passed in
Special Civil Application No.247 of 1998 on 4.2.1998 whereby the said
petition came to be dismissed summarily. The said petition was
preferred to challenge the order passed by the respondent on
12.1.1998 under which the petitioners were ordered to be transferred
from the office of Controller of Food and Civil Supplies to various
offices under the administrative control of the Collector, Ahmedabad.
Resolution of Food and Civil Supplies Department, State of Gujarat
dated 15.11.1995 was also under challenge before the learned Single
Judge. The said challenge was turned down on the ground of delay and
laches. The learned Single Judge did not interfere with the orders
of transfer and hence this appeal.

3.
The orders of transfer is dated 12.1.1998. No protection against
that order is granted to the petitioners either by the learned Single
Judge or by this Division Bench. In that view of the matter, and
considering the lapse of period of about 12 years, in our view, the
appeal has become infructuous and is, therefore, disposed of
accordingly.

(A.L.

DAVE, J.)

(BANKIM
N.MEHTA, J.)

syed/

   

Top