Gujarat High Court High Court

Alkaben vs State on 12 August, 2010

Gujarat High Court
Alkaben vs State on 12 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9413/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9413 of 2010
 

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

 

ALKABEN
NAVINBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHOK N PARMAR for
Petitioner(s) : 1, 
MR NIRAJ SONI ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

The
grievance which is voiced in the present petition is that though the
petitioner has approached
the Director of Municipalities by submitting application
dtd.22/5/2010 to inquire into the allegations with respect to
conduct of the members/councillors of Kapadvanj Nagar Palika and
approached the Director of Municipalities for taking action under
sec.37(1) of the Gujarat Municipalities Act, but not steps are
taken.

In
view of the above, without entering into the merits of the case
and/or without expressing any opinion on merits with respect to the
allegations made by the petitioner
in the application dtd. 22/5/2010 to the Director of Municipalities,
as it is reported that no steps are taken and no decision is taken,
the Director of Municipalities is hereby directed to look into the
same and inquire into matter, after following the due procedure of
law and if it is found that there is some substance in the
allegations made by the petitioner
with respect to the allegations made by the petitioner
in the application dtd. 22/5/2010, in that case, the
Director of Municipalities to initiate appropriate proceedings
against the erring members/councillors and/or office bearers, in
accordance with law and on merits, after following due procedure of
law, for which this Court has not expressed any opinion with regard
to the allegations made by the petitioner
in the application dtd. 22/5/2010. However, such exercise
shall be completed at the earliest.

With
these present petition is disposed of.

Direct
Service is permitted.

[M.R.

SHAH, J.]

rafik

   

Top