Gujarat High Court High Court

Solanki vs Ahmedabad on 7 July, 2011

Gujarat High Court
Solanki vs Ahmedabad on 7 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7865/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7865 of 2011
 

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

 

SOLANKI
DHERMESHKUMAR SHANKERLAL & 26 - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JM BAROT for
Petitioner(s) : 1 - 27. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/06/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr. J. M. Barot appearing on behalf of petitioners.

2. In
respect of grievance voiced in present petition, two separate
representations have been made by petitioners to Municipal
Commissioner, Ahmedabad Muncipal Corporation on 15/2/2011 and
28/3/2011.

3. Learned
advocate Mr. Barot appearing for petitioners submits that these two
representations are remained undecided and no reply/response is given
by corporation and therefore present petition is filed.

4. In
light of this fact, it is directed to Municipal Commissioner,
Ahmedabad Municipal Corporation to examine grievance of petitioners,
consider representations of petitioners sympathetically and decide
said two representations which have been made by petitioners and
thereafter pass appropriate reasoned order in accordance with law
within a period of six weeks from date of receipt of copy of present
order and communicate decision immediately to petitioners. In case
if adverse order is passed by Municipal Commissioner, Ahmedabad
Municipal Corporation, then it is open for petitioners to challenge
same before appropriate forum in accordance with law. It is also
open for Municipal Commissioner, if requires personal dialogue with
petitioners, then Corporation may call one representative form
petitioners while deciding representation made by petitioners.

5. In
view of above observation and direction, present petition is disposed
of without expressing any opinion on merits. Direct service is
permitted.

(H.K.RATHOD,
J.)

(ila)

   

Top