Gujarat High Court High Court

Vijaybhai vs State on 27 April, 2010

Gujarat High Court
Vijaybhai vs State on 27 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5127/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5127 of 2010
 

 


 

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

VIJAYBHAI
DALUBHAI GOHIL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

====================================== 
Appearance
: 
MR
KJ KAKKAD for Petitioner(s) : 1, 
Ms. Krina Calla Asstt. GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

			Date
: 27/04/2010 

 

ORAL
ORDER

1. The
petitioner has prayed for a direction to the respondents to appoint
the petitioner on compassionate ground on Class IV employment.

2. Admittedly
the impugned order is of the year 2004, which is challenged after an
inordinate delay. In the case of Shiv Dass Vs. 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 period of three
years, this petition is summarily rejected.

(K.S.

Jhaveri,J.)

mary//

   

Top