Gujarat High Court High Court

Ishaq vs State on 4 March, 2010

Gujarat High Court
Ishaq vs State on 4 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/38/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 38 of 2010
 

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


 

ISHAQ
MOHAMMAD MARADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAJESH P MANKAD for
Applicant(s) : 1, 
Mr  Kartik Pandya with Mr  Tushar Mehta,
Addl.A.G. for Respondent(s) : 1, 
M/S THAKKAR ASSOC. for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/03/2010 

 

 
 
ORAL
ORDER

Leave
to amend.

1. NOTICE
to the newly added party respondent – Chief Secretary to the
Government of Gujarat, Sachivalaya, Gandhinagar. Notice on behalf
of the Chief Secretary is waived by Mr Kartik Pandya, learned APP.

Heard
the learned Advocates for the parties.

.

2. This
Court has not entered into the merit of the case in view of the
statement made by Mr Tushar Mehta, learned AAG appearing for the
respondent-State.

3. It
is stated by Mr Tushar Mehta, learned AAG that the representation
dated 2.12.2009 made by the petitioner is the subject-application
under section 19 of the Prevention of Corruption Act, 1988 which
will be decided by the Chief Secretary, Government of Gujarat, in
accordance with law within eight weeks from the date of
receipt of the order of this court.

4. In
view of the above, the Chief Secretary, State of Gujarat is directed
to decide the above representation within eight weeks from the
date of receipt of this order. This petition stands disposed of.
Notice is discharged. Direct service is permitted.

[ANANT
S DAVE, J.]

msp

   

Top