Gujarat High Court High Court

Ratubhai vs State on 7 May, 2010

Gujarat High Court
Ratubhai vs State on 7 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5810/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5810 of 2010
 

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


 

RATUBHAI
AMTHUSINGH KUMPAVAT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DP VORA for
Petitioner(s) : 1, 
MRS KRINA CALLA AGP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 07/05/2010 

 

 
ORAL
ORDER

1. After
arguing the matter for sometime, Mr. D.P. Vora, learned counsel for
the petitioner states that the petitioner has already made
representation to respondent no. 1-authority and that the same has
not been decided so far. He has, therefore submitted that appropriate
directions may be issued to respondent no. 1-authority to consider
and dispose of the same as expeditiously as possible.

2. Heard
learned counsel for the parties. Looking to the facts of the case and
in view of the aforesaid statement made by the learned counsel for
the petitioner, respondent No.1-State shall consider the
representation made by the petitioner which is pending before it, by
taking into consideration the decisions rendered by this Court in
Special Civil Application No.14642 of 2003 dated 19th
April 2004 and Special Civil Application No.6992 of 2002 and allied
matters dated 09.03.2006 as also the Government Resolutions dated
16th April 1998 and 29th September 2004, and
decide the same within a period of three months from today, in
accordance with law. It is, however, clarified that this Court has
not expressed any opinion on the merits of the case.

3. With
the above direction, the petition stand disposed of. Direct Service
is permitted.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top