Gujarat High Court Case Information System
Print
MCA/1280/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1280 of 2008
In
SPECIAL
CIVIL APPLICATION No. 16089 of 2007
=========================================================
GOBARBHAI
BAKORBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for Applicant(s) : 1,MR PP MAJMUDAR
for Applicant(s) : 1,
DS AFF.NOT FILED (N) for Opponent(s) :
1,
NOTICE SERVED BY DS for Opponent(s) : 2 - 3.
MR RR MARSHALL
for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
basis of the present petition is the alleged non-compliance to the
order dated 20.07.2007 passed by this Court in Special Civil
Application No.16089/07, whereby the direction was given to the
respondents therein to decide the representation.
Upon
hearing the learned advocate appearing for the petitioner
Mr.Majmudar, Mr. Nanavati, learned AGP for respondent No.1, Mr.
Rashesh Rindani with Mr.Chhayya for respondent No.2 and Mr.Mirza
with Mr.Marshall for respondent No.3, it appears that there is no
specific direction to the particular respondent to decide the
representation. However, Mr.Majmudar, learned counsel appearing for
the petitioner states that the Departmental/Divisional Manager of
GIDC had to decide the representation. He further states that the
copy of the representation with the due acknowledgment dated
10.08.2007 is produced at Annexure-II with the present petition.
Under
these circumstances, it is directed that the respondent No.2 shall
decide the representation, copy whereof is produced at Annexure-II
with the present petition pursuant to the direction 20.07.2007
passed by this Court in Special Civil Application No. 16086/07 and
others within a period of six weeks from the receipt of the order of
this Court. It is further observed that in the event the decision
is taken by the respondent, the same shall be communicated to the
petitioner or his representative by Regd.A.D. Post. It is also
observed that in the event such direction is not complied with, the
petitioner shall be at the liberty to file appropriate application.
Disposed
of accordingly. D.S. to respondent No.2.
(JAYANT PATEL, J.)
(AKIL KURESHI, J.)
*bjoy
Top