Gujarat High Court Case Information System
Print
SCA/11098/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11098 of 2010
=========================================================
BHUPENDRA
M PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RAMKRISHNA B DAVE for
Petitioner(s) : 1,
MS JIRGA JHAVERI AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 24/09/2010
ORAL
ORDER
1. Heard
learned advocate Mr.R.B.Dave for petitioner and learned AGP Ms.Jirga
Jhaveri for respondent No.1.
2. In
respect to grievance raised by petitioner in present petition
without approaching to respondent State authorities and direct
petition is filed. Therefore, let petitioner may approach to
respondent State Authorities by making detailed representation
against the aforesaid circular dated 16.6.2010, within a period of 15
days from date of receiving copy of present order.
3. As
and when respondent State authorities receives such representation
from petitioner, it is directed to respondent State authorities to
consider it and examine grievance of present petitioner and then,
to pass appropriate reasoned order in accordance with law as early as
possible, preferably within a period of one months from date of
receiving such representation from petitioner and communicate the
decision to petitioner immediately.
4. In
view of aforesaid observations and directions, present petition is
disposed of without expressing any opinion on merits.
(H.K.RATHOD,J.)
(vipul)
Top