Gujarat High Court High Court

Koli vs Director on 11 May, 2010

Gujarat High Court
Koli vs Director on 11 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3923/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3923 of 2010
 

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


 

KOLI
SUNIL VITTHAL - Petitioner(s)
 

Versus
 

DIRECTOR
GENERAL & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AG VYAS for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2. 
MS NAYNABEN K GADHVI for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 11/05/2010 

 

ORAL
ORDER

Mr.

A.G. Vyas, learned counsel for the petitioner, states that he is not
pressing this petition in view of the fact that the petitioner is
desirous to pursue his representation dated 03.03.2010 in connection
with the present subject matter and which is pending consideration of
the authority concerned. He has, however, requested that the
authority concerned may be directed to decide the said representation
within a reasonable period.

In
view of the above statement made by learned counsel for the
petitioner, the petition stands disposed of as not pressed. The
concerned respondent-authority, before whom the representation dated
03.03.2010 is pending, is directed to decide the same independently,
within a period of six weeks from the date of receipt of writ of this
order. Notice is discharged.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top