Gujarat High Court Case Information System
Print
SCA/12146/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12146 of 2011
=========================================================
BABUBHAI
CHUNAJI - Petitioner(s)
Versus
STATE
OF GUJARAT THRO SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YH VYAS for
Petitioner(s) : 1,
MR ANAND SHARMA ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/08/2011
ORAL ORDER
1.0 Heard
learned advocate Mr. Y H Vyas appearing on behalf of the petitioner
and Mr. Anand Sharma, learned Assistant Government Pleader appearing
for the respondent State authorities.
2.0 In
respect to the grievance voiced in the present petition, let the
petitioner make detailed representation to the respondent authorities
within a one month from the date of receiving copy of the present
order. As and when respondents receive such representation from the
petitioner, it is directed to the respondents to consider it and
examine it on the basis of the order which has been passed by this
Court as referred in representation and examine it and thereafter to
pass appropriate reasoned order in accordance with law within a
period of three months from the date of receiving representation from
the petitioner and to communicate decision immediately to the
petitioner.
3.0
In view of the above observations and direction, the present
petition is disposed of by this Court without expressing any opinion
on merits. Direct Service is permitted.
[H.
K. Rathod, J.]
Amit
Top