Gujarat High Court High Court

Mahmad vs Regional on 14 September, 2010

Gujarat High Court
Mahmad vs Regional on 14 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1638/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1638 of 2010
 

 
 
=========================================================

 

MAHMAD
HANIF ABUBHAI BHOKAL - Petitioner(s)
 

Versus
 

REGIONAL
PASSPORT OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAXIT J DHOLAKIA for
Petitioner(s) : 1, 
MR PS CHAMPANERI for Respondent(s) : 1, 
MR
VD PARGHI for Respondent(s) : 1, 
MR AMIT PATEL AGP  for
Respondent(s) : 2, 
NOTICE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 14/09/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Raxit J. Dholakia for petitioner, learned
advocate Mr.Pargi for respondent No.1 and learned AGP Mr.Patel for
respondent No.2.

2. In
this matter, affidavit-in-reply is filed by the Regional Passport
Officer as well as PSI, Khambhaliya. Against that, rejoinder is also
filed by petitioner. However, learned advocate Mr.Dholakia for
petitioner submitted that irrespective of aforesaid proceedings, the
petitioner is prepared to make detailed representation for fresh
consideration of the case of present petitioner to respondent Nos.1
and 2, so they may re-consider and re-examine the case of petitioner
for issuing passport in favour of present petitioner.

3. In
view of aforesaid submissions made by Mr.Dholakia, let petitioner may
make detailed representation to respondent Nos.1 and 2, within a
period of one month from date of receiving copy of present order.

4. As
and when respondent Nos.1 and 2 herein receive such representation
from petitioner, it is directed to respondent Nos.1 and 2 to
re-examine and re-consider the matter and representation made by
petitioner and thereafter, to pass appropriate reasoned order in
accordance with law, within a period of two months from date of
receiving such representation from petitioner and communicate the
decision to petitioner.

5. In
view of aforesaid observations and directions, present petition is
disposed of by this Court without expressing any opinion on merits.

6. However,
it is made clear that in case if representation is rejected by
respondent authorities, it is open for petitioner to challenge the
same before appropriate forum in accordance with law.

(H.K.RATHOD,J.)

(vipul)

   

Top