Gujarat High Court
Manjibhai vs State on 4 October, 2010
Gujarat High Court Case Information System Print SCA/12875/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 12875 of 2010 ====================================== MANJIBHAI MOHANBHAI VAGHRI THROUGH POA & 2 - Petitioner(s) Versus STATE OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s) ====================================== Appearance : MR BN PATEL for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6 Mr M.R.Mengdey, Assistant Government Pleader for Respondent(s) : 1, None for Respondent(s) : 2, ====================================== CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 04/10/2010 ORAL ORDER
Learned
counsel for the petitioner does not press this petition qua prayer
Clause 14(a) and the petition is confined to the rest of the prayers.
The
representation of the petitioner is pending since long and the last
application moved by the petitioner was on 5th May 2010.
The State authorities are directed to decide the application dated
5th May 2010 within three months from the date of receipt
of this order.
The
petition is disposed of accordingly.
Direct
Service is permitted.
(K.S.Jhaveri,
J.)
*mohd
Top