Gujarat High Court Case Information System
Print
WPPIL/21/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 21 of 2011
=================================================
VIRALGIRI
J GOSWAMI - PETITIONER
Versus
STATE
OF GUJARAT & 2 - RESPONDENT
=================================================
Appearance :
MR
DHARMESH V SHAH for PETITIONER : 1,
MR PK JANI, GOVERNMENT PLEADER
for RESPONDENT : 1 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
writ petition has been preferred by the petitioner in public interest
alleging illegal activities, illicit supply of liquor and gambling
activities in the town of Kalol, District Gandhinagar. A prayer has
been made in general in nature and the matter is required to be
looked into by the authorities and some FIR appears to have already
been lodged since 2009.
Inspite
of giving any finding on merit, we allow the petitioner to approach
the Collector, Gandhinagar and the District Superintendent of Police,
Gandhinagar and bring the aforesaid facts to their notice. The
authorities on receipt of such representation will get the matter
inquired into and, if so necessary, will take appropriate action.
This
writ petition stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top