Gujarat High Court High Court

Savjibhai vs State on 30 July, 2010

Gujarat High Court
Savjibhai vs State on 30 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8593/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8593 of 2010
 

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

 

SAVJIBHAI
BHALABHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED FOR MISS TABASSUM SAIYED
for
Petitioner(s) : 1, 
MS JIRGA JHAVERI, AGP for Respondent(s) : 1, 
MR
BIJAL CHHATRAPATI for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/07/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

Today,
learned advocate Mr. Chhatrapati submitted before this Court that in
respect to incident occurred on 18th July 2010,
respondents have decided to issue show-cause notice to petitioner and
according to him, let petitioner may reply to such show-cause notice,
thereafter, respondents will pass appropriate reasoned order in
accordance with rules and regulation of respondents.

In
light of this background, this petition is considered to be a
premature and therefore, same is not entertained by this Court.

It
is open for petitioner to challenge final order which will be passed
by respondents, if it is against petitioner, before appropriate forum
in accordance with law.

Learned
advocate Mr. Chhatrapati made a statement that concerned authority
will issue show-cause notice as early as possible not later than one
week from today.

The
difficulty which has been faced by petitioner because of suspension
of dispensation of delivery system of petrol and diesel pump creates
a hard burning to petitioner which is also adversely affected the
petitioner, therefore, it is hope that after receiving the reply of
show-cause notice from petitioner, let respondent authorities may
decide it as early as possible and see that no more time may be
consumed.

In
view of above observation and direction, present petition is disposed
of by this Court.

Direct
service is permitted.

[H.K.

RATHOD, J.]

#Dave

   

Top