Gujarat High Court Case Information System
Print
SCA/8324/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8324 of 2011
=========================================================
BILKISBHANU
WD/O HANIFKHAN PATHAN - Petitioner(s)
Versus
SETTLEMENT
COMMISSIONER (LAND OFFICE) & 1 - Respondent(s)
=========================================================
Appearance
:
MR
P C CHAUDHARI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/07/2011
ORAL
ORDER
1. Heard
learned advocate Mr.P.C.Chaudhary for petitioner.
2. In
respect to grievance voiced in present petition, let petitioner may
make detailed representation to respondents, within a period of 1
month from date of receiving copy of present order.
3. As
and when respondents receive such representation from petitioner, it
is directed to respondents to consider it and examine the grievance
of present petitioner and then, to pass appropriate reasoned order
within a period of 3 months from date of receiving copy of such
representation 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. Direct service
is permitted.
[
H.K.RATHOD, J. ]
(vipul)
Top