Gujarat High Court High Court

Ashokgiri vs The on 2 August, 2011

Gujarat High Court
Ashokgiri vs The on 2 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9646/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9646 of 2011
 

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

 

ASHOKGIRI
NARBHEGIRI GOSWAMI - Petitioner(s)
 

Versus
 

THE
LIFE INSURANCE CORPORATION OF INDIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 02/08/2011 

 

 
ORAL
ORDER

1. Heard
learned advocate Mr.Ramnandan Singh appearing for petitioner.

2. In
respect to grievance voiced in present petition, let petitioner may
approach to respondents by detailed representation within a period of
one month from date of receiving copy of present order.

3. As
and when respondents receive such representation from petitioner, it
is directed to all respondents to consider such representation which
will be made by petitioner and examine grievance of petitioner in
light of order passed by this Court, Division Bench of this Court as
well as Apex Court and then pass appropriate reasoned order within a
period of two months from date of receiving such representation from
petitioner and communicate such decision to petitioner immediately.

4. In
view of aforesaid observations and directions, present petition is
disposed of without expressing any opinion on merits. Direct service
is permitted.

5. However,
in case if ultimate decision is adverse to petitioner, it is open for
petitioner to challenge same by filing appropriate proceedings before
appropriate forum in accordance with law.

(H.K.RATHOD,
J.)

(ila)

   

Top