Gujarat High Court High Court

Hiren vs State on 9 June, 2008

Gujarat High Court
Hiren vs State on 9 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8081/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8081 of 2008
 

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


 

HIREN
MAHESHBHAI KODIYATAR - Petitioner
 

Versus
 

STATE
OF GUJARAT & 4 - Respondents
 

=========================================================
 
Appearance : 
MR
KETAN D SHAH for the Petitioner. 
MR
J.K.SHAH, AGP for Respondent Nos.1 & 2. 
None for Respondent
Nos.3- 5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 09/06/2008 

 

 
ORAL
ORDER

1. Fresh
Notice upon respondent No.4.

In
response to the notice dated 06/06/2008, Mr.J.K.Shah, learned
Assistant Government Pleader, appears and submits that respondents
were required to inform the Court as to Whether a remedy to prefer an
appeal is available or not? He also submits that the petitioner has
remedy to prefer an appeal before Deputy Secretary, Tribal
Development Department and it is open for the petitioner to prefer an
appeal before the respondent authority, which is required to be
decided by the respondent authority, within a period of 15 days.

2. In
view of the aforesaid submission, learned counsel for the petitioner
seeks permission to withdraw this application at this stage and
states that the petitioner will prefer an appeal before the said
authority on or before 11th June,2008 and the respondent
authority may be directed to decide the same as expeditiously as
possible.

3. Looking
to the aforesaid urgency, particularly when admission process has
commenced, it is expected that the respondent authority will give top
priority and take appropriate decision as early as possible,
preferably on or before 15 days from the date of receipt of the
appeal. The respondent authority is expected to decide the said
appeal preferably by 18th June,2008 but not later than
23/06/2008. It is open for the petitioner to make request to the
Admission Committee for extension of time for submitting the caste
certificate. S.O. to 23rd June,2008. Direct service today.

(K.M.THAKER,J)

*dipti