Gujarat High Court High Court

Whether vs State on 4 March, 2010

Gujarat High Court
Whether vs State on 4 March, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9079/2004	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9079 of 2004
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE K.A.PUJ  
 
======================================
 
	  
	 
	 
	 
		 
			 
				 

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 ?
			
			 
				 

 

				
			
		
	

 

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


 

KUSUMBEN
CHANDULAL CHUNILAL & 2 - Petitioners
 

Versus
 

STATE
OF GUJARAT THRO' THE SECRETARY & 5 - Respondents
 

====================================== 
Appearance
: 
MR
RM CHHAYA for Petitioners. 
MR NIKUNT RAVAL, AGP for Respondent
Nos.1 - 3. 
MR KK TRIVEDI for Respondent Nos.4 - 5. 
DS AFF.NOT
FILED (R) for Respondent No. 6.
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/03/2010 
ORAL JUDGMENT

The
petitioners have filed this petition under Article 226 of the
Constitution of India praying for the direction to the respondent
authorities to decide the application dated 09.01.2004 Annexure A to
this petition.

This
Court has issued Rule on 27.07.2004.

The
subject matter of this petition is also the subject matter of
Special Civil Suit No.294 of 2003 which is still pending before the
Competent Court. It is, however, stated that in the said suit, the
State is not a party and hence, the representation is made to the
State.

Normally
when the Civil Suit is pending, the Court does not entertain the
petition filed under Article 226 of the Constitution of India. In
the present case, even at the time of filing this petition, civil
suit is pending and still the Court has admitted the petition.

In
the above view of the matter, while disposing of this petition, the
Court directs the respondent authority to decide the petitioners’
application dated 09.01.2004, if not decided so far, in accordance
with law as expeditiously as possible.

Rule
discharged without any order as to costs.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top