Gujarat High Court Case Information System
Print
SCA/14234/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14234 of 2010
=========================================================
VANKAR
BABUBHAI HIRABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
JAYRAJ CHAUHAN FOR MR UM SHASTRI
for
Petitioner(s) : 1,
MR ANAND L SHARMA, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
None for
Respondent(s) : 3 -
7.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 26/11/2010
ORAL ORDER
After
making some submissions, Mr.Jayraj Chauhan, learned advocate for
Mr.U.M.Shastri, learned counsel for the petitioner, submits that the
petitioner may be permitted to make a representation to the
Commissioner, Tribal Development, regarding the grievances voiced by
him in the petition and respondent No.1 may be directed to consider
and decide the same.
On
the above statement being made by the learned counsel for the
petitioner, the following order is passed :
The
petitioner is permitted to make a representation to respondent No.1 –
Commissioner, Tribal Development, regarding the grievances voiced in
the petition pertaining to his transfer. In the event that such a
representation is made by the petitioner, respondent No.1 shall
consider and decide the same, in accordance with law, as
expeditiously as possible.
It
is clarified that while passing this order, the Court has not entered
into the merits of the case.
The
petition is disposed of, in the above terms.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top