Gujarat High Court Case Information System
Print
SCA/8963/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8963 of 2011
=========================================================
JESABHAI
NAJABHAI ALGOTAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GAURAV CHUDASAMA for
Petitioner(s) : 1,
MR MAULIK NANAVATI AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/07/2011
ORAL
ORDER
Heard
learned advocate Mr. Gaurav Chudasama on behalf of petitioner,
learned AGP Mr. Maulik Nanavati appearing for respondent authority.
In
respect to grievance voiced and raised in present petition by
petitioner, let petitioner may make detailed representation to
respondent within a period of one month from date of receiving copy
of present order.
As
and when respondent receive such representation from petitioner, it
is directed to respondent to consider such representation made by
petitioner and examine grievance raised by petitioner. Then to pass
appropriate reasoned order in accordance with Government Resolution
and law within a period of three months from date of receiving copy
of such representation.
Learned
advocate Mr. Chudasama submitted that in respect to doubt raised by
other side for genuineness of caste certificate, that has been
cleared because subsequent caste certificate which has been produced
by petitioner is found to be genuine by other side.
In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.
Direct service is permitted.
(H.K.RATHOD,
J)
asma
Top