Gujarat High Court High Court

Neelamben vs State on 23 August, 2010

Gujarat High Court
Neelamben vs State on 23 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/11212/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11212 of 2005
 

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

 

NEELAMBEN
SARAJUBHAI VASVANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

==============================================================
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MR VM PANCHOLI AGP for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1, 
NOTICE NOT RECD BACK
for Respondent(s) : 2 -
4. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 05/09/2005 

 

 
ORAL
ORDER

Heard
learned counsel for the parties. In view of the Guidelines annexed at
Annexure ‘C’ to the petition, appeal will lie to respondent – State
Government.

In
that view of the matter, respondent ? State Government is directed
to consider and decide the application in question as well as the
appeal if any, as expeditiously as possible, and preferably within a
period of three months from the receipt of appeal in question. With
the above observations, the petition stands disposed of. Notice
stands discharged.

(K.

S. JHAVERI, J.)

pravin/
*

   

Top