Gujarat High Court
– 2 vs – 3 on 16 April, 2010
Gujarat High Court Case Information System
Print
SCA/3911/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3911 of 2010
=========================================
RAHIMABANU
ABDULKARIM BHISTI & 1
Versus
UNION
OF INDIA & 2
=========================================
Appearance :
MR
DIPAK C RAVAL for Petitioner(s) : 1 - 2.
None for Respondent(s) :
1 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 16/04/2010
ORAL
ORDER
Since
the petitioners have made the first representation with the Collector
only on 25th October, 2007 which was duly replied by the
Mamlatdar on 21st January, 2008, no indulgence at this
stage can be shown by the Court. It is, however, open for the
petitioners to make further representation to the Higher Authority
challenging the decision of the Mamlatdar dated 21st
January, 2008.
With
this observation, this petition is, accordingly, disposed of.
[
K. A. PUJ, J. ]
(vijay)
Top