Gujarat High Court High Court

Vijay vs Secretary on 3 March, 2010

Gujarat High Court
Vijay vs Secretary on 3 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2844/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2844 of 2010
 

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

 

VIJAY
PADMAKAR BENDRE - Petitioner(s)
 

Versus
 

SECRETARY
& 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARPIT A KAPADIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 03/03/2010 

 

 
ORAL
ORDER

1. The
petitioner has prayed to quash and set aside the impugned order
dated 29th March 2006 rendered by respondent No. 2.

2. Admittedly
the impugned order is of the year 2006, which is challenged after an
inordinate delay. In the case of Shiv Dass V. Union of India and
others
, reported in AIR 2007 SC 1330, it is held that if petition is
filed beyond reasonable period, say three years, normally the
Court would reject the same or restrict the relief.

3. In
view of the above settled legal position, and in view of the fact
that the present petition has been filed after a s period of three
years, this petition is summarily rejected.

(K.S.

Jhaveri,J.)

mary//

   

Top