Gujarat High Court Case Information System
Print
SCA/4684/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4684 of 2010
======================================
SHILABEN
MOTILAL SHAH
Versus
STATE
OF GUJARAT & ORS
======================================
Appearance :
MR
UMANG K CHOKSI for Petitioners
MS MANISHA NARSINGHANI, AGP for
Respondent No. 1
None for Respondent Nos. 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 16/04/2010
ORAL
ORDER
Notice
returnable on 23.04.2010. The say of the petitioner is that despite
this Court has permitted to approach the respondent authority for
hearing her appeal, the appeal could not be heard. As against this,
the learned AGP Ms. Manisha Narsinghani, on an advance copy being
served on the Government Pleader’s Office, has submitted that the
petitioner’s appeal was disposed of way back in 2006. This fact
was not disclosed by the petitioner either before this Court or even
in earlier proceedings. The respondents are therefore directed to
place on record to show that the order passed by the respondent
authority in 2006 was communicated to the petitioner.
(K.
A. PUJ, J.)
pnnair
Top