Gujarat High Court Case Information System
Print
SCA/13689/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13689 of 2010
======================================
RAJESHBHAI
JANARDANBHAI PATEL
THROUGH
POWER OF ATTORNEY
Versus
STATE
OF GUJARAT & OTHERS
======================================
Appearance :
MR
AMRISH K PANDYA for Petitioner
Mr Rashesh Rindani, Assistant
Government Pleader for Respondent
No.1
None for Respondent(s) : 2 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/10/2010
ORAL
ORDER
The
petitioner has by filing the present petition challenged order dated
30th July 2010 passed by the Collector, Vadodara. The
petitioner without filing the restoration application before the
Collector, Vadodara has straightaway approached this Court.
Shri
Amrish Pandy, learned counsel for the petitioner submits that he will
approach the Collector, Vadodara by filing delay condonation
application. If a restoration application is preferred by the
petitioner, the same shall be considered by the Collector, Vadodara
and decided in accordance with law.
With
the aforesaid observations, petition is disposed of.
(K.S.Jhaveri,
J.)
*mohd
Top