Gujarat High Court High Court

Kamlesh vs Divisional on 8 December, 2010

Gujarat High Court
Kamlesh vs Divisional on 8 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15042/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15042 of 2010
 

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

 

KAMLESH
HARIDAS SADHU - Petitioner(s)
 

Versus
 

DIVISIONAL
CONTROLLER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHENDRA K PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/12/2010 

 

 
 
ORAL
ORDER

1. At
the very outset, Mr. Mahendra K. Patel, learned advocate for the
petitioner submits that the petitioner has already made
representation dated 19.04.2010 (Annexure-‘B’ to the petition) to the
respondents, regarding the grievances voiced by the petitioner, in
the present petition. The said representation has not been considered
or decided by the respondents, till date. The interest of justice
would, therefore be made, if the respondents are directed to consider
and decide the said representation.

2. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:-

The
respondents are directed to consider and decide representation dated
19.04.2010, made by the petitioner, expeditiously, and in accordance
with law.

3. The
petition is disposed of, in the above terms.

Direct
Service is permitted.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top