Gujarat High Court High Court

Savaliya vs Present on 29 September, 2008

Gujarat High Court
Savaliya vs Present on 29 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/250420/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2504 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 19930 of 2007
 

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

 

SAVALIYA
SOHIL RAMESHBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Applicant(s) : 1
- 2. 
MR AJ DESAI, APP for Opponent(s) : 1
- 2. 
NOTICE
SERVED BY DS for Opponent(s) : 1, 
None
for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 29/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE DN PATEL)

Present
application has been filed for initiating actions against the
respondents under the Contempt of Courts Act, 1971 for the alleged
breach of an order passed by this Court dated 19th
September, 2007 in Special Civil Application No.19930 of 2007.

Having
heard the counsels appearing for both the parties and looking to the
facts and circumstances of the case, it appears that:-

looking
to the order passed by this Court dated 19th September,
2007, a direction was given to the respondent authorities to decide
the representation of the applicant in accordance with law within
a period of three months from the date of receiving the copy of such
representation.

It
is stated by the learned counsel for the respondents that now vide
order dated 26th September, 2008, the representation of
the original applicant has been decided by the Under Secretary,
Finance Department of the State of Gujarat. Copy of this decision
upon the representation has already been handed over to the
original applicant and copy has also been given to the learned
counsel appearing on behalf of the applicant.

Counsel
appearing on behalf of the applicant submitted that this decision
upon the representation is nothing but an eye wash and they have
wrongly decided this representation and, therefore, the applicant
will challenge this decision given by the respondents dated 26th
September, 2008.

In
view of the aforesaid facts and circumstances of the case and
looking to the direction given by this Court vide order dated 19th
September, 2007 in Special Civil Application and also looking to the
decision given by the respondent authorities dated 26th
September, 2008, now the representation has been decided. However,
it appears that still there is a grievance with the applicant. But
suffice it to say that there is a compliance of an order passed by
this Court by the respondents and there is no breach of the order
by the respondents much less a deliberate disobedience.

In
view of this, there is no substance in this application and,
therefore, this application is disposed of. Notice is discharged.
Interim relief, if any, stands vacated.

[R.P.DHOLAKIA,J]

[D.N.PATEL,J.]

radhan/

   

Top