Gujarat High Court Case Information System
Print
SCA/1162820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11628 of 2008
============================================
BIPINBHAI
BANSILAL SAKARWALA - Petitioner(s)
Versus
DR
P K DAS OR HIS SUCCESSOR IN OFFICE & 1 - Respondent(s)
============================================
Appearance
:
MR ANAND L
SHARMA for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 2.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/09/2008
ORAL
ORDER
The
only grievance made in this petition under Article 226 of the
Constitution of India by the petitioner is that the appeal preferred
by him on 21.11.2007 before the Gujarat State Information Commission
under the Right to Information Act, 2005, is not decided till today.
Learned
advocate for the petitioner submits that as required under the Act,
such an appeal is to be decided within 30 days.
Be
that as it may be. Considering the facts and circumstances of the
case, the respondent No.1 is directed to decide the appeal preferred
by the petitioner on 21.11.2007 preferably within four weeks from the
date of receipt of the order.
With
the aforesaid order, the petition is disposed of with no order as to
costs.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top