Gujarat High Court
Special Civil Application No. … vs Unknown on 24 November, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 15118 of 2004
--------------------------------------------------------------
SUMANBHAI BHAGUBHAI BHAVSAR
Versus
STATE GOVERNMENT
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 15118 of 2004
MR HS MUNSHAW for Petitioner No. 1
--------------------------------------------------------------
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE H.K.RATHOD
Date of Order: 29/11/2004
ORAL ORDER
(Per : HON’BLE THE CHIEF JUSTICE)
Grievance raised by the petitioner has been
examined by the authority under the Gujarat Panchayats
Act, 1993, particularly, the appellate authority has
allowed the appeal of the person against whom grievance
has been raised. Therefore, matter is not fit to be
examined under Article 226/ 227 of the Constitution of
India. Petition is accordingly dismissed.
(BHAWANI SINGH)
CHIEF JUSTICE
(H.K.RATHOD)
JUDGE
(sunil)