Gujarat High Court High Court

Mahesh vs State on 11 July, 2011

Gujarat High Court
Mahesh vs State on 11 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8297/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8297 of 2011
 

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


 

MAHESH
GANPATBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
MAHESH BHAVSAR for Petitioner(s) : 1, 
MS VS PATHAK, ASST. GOVT.
PLEADER for Respondent : 1, 
None for Respondent(s) : 2 -
6. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/07/2011 

 

 
 
ORAL
ORDER

Heard
Mr. M.N. Bhavsar, learned advocate for the petitioner and Ms. V.S.
Pathak, learned Assistant Government Pleader appearing on advance
copy.

This
petition is filed for seeking appropriate directions to respondent
No.3 for deciding the application made by the petitioner on
18.11.2010. Learned advocate for the petitioner has not pressed into
service any other prayer at this stage.

The
petitioner is entitled to receive appropriate reply from the
Collector, Respondent No.3. Hence this petition is disposed of with
a direction to respondent to send appropriate answer and reply to the
petitioner’s application dated 18.11.2010, and in case the
application is not entertained positively, give reasons thereof.

The
said application be decided within 30 days from the date of receipt
of this order.

This
petition is disposed of with the above directions.

Direct
Service is permitted.

mathew						[S.R.BRAHMBHATT.
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top