Gujarat High Court Case Information System
Print
SCA/8222/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8222 of 2010
======================================
FULBAI
VIHJI CHAUHAN SARPANCH OF PILUDA GRAM - Petitioner
Versus
DISTRICT
DEVELOPMENT OFFICER - Respondent
======================================
Appearance :
MR
SIDDHARTH H DAVE for the Petitioner.
None for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/07/2010
ORAL
ORDER
1. A
grievance, which is voiced in the present petition is that though
District Development Officer, Banaskantha has initiated the
proceedings against members of the Piluda Gram Panchayat, Taluka:
Tharad, District: Banaskantha under Section 57(1) of the Gujarat
Panchayats Act by way of Case Nos.998 to 1010 of 2010, no final
decision has been taken till date.
2. Under
the circumstances, without expressing anything on merits and without
further entering into the merits of the case, District Development
Officer, Banaskantha is hereby directed to take final decision in the
aforesaid Case Nos.998 to 1010 of 2010 initiated against the Members
of the Piluda Gram Panchayat under Section 57(1) of the Gujarat
Panchayats Act in accordance with law and its own merits, after
following due procedure at the earliest but not later than six weeks
from the date of receipt of copy of this order.
With
this, the present petition is disposed of. No costs. Direct service
is permitted.
[M.R.SHAH,J]
*dipti
Top