Gujarat High Court Case Information System
Print
SCA/954120/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9541 of 2008
=========================================================
HARILAL
HEMRAJ CHAUHAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KIRTIDEV R DAVE for
Petitioner(s) : 1,MR RAHUL K DAVE for Petitioner(s) : 1,
MR
HUKAMSINGH, AGP for Respondent(s) : 1,
None for Respondent(s) : 2
- 5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/07/2008
ORAL
ORDER
Short
grievance of the petitioner is that Mamlatdar has kept the matter
for passing order without hearing the petitioner.
Learned
advocate however, submitted that the petitioner would be satisfied
if the written statement is taken on record and considered by the
Mamlatdar.
Under
the circumstances, if the petitioner files such written statement
before the Mamlatdar by tomorrow and if by that time final order is
not passed, Mamlatdar shall take the same on record and consider the
same before passing the impugned order.
With
these direction, the petition is disposed of.
Direct
service today is permitted.
(Akil
Kureshi,J.)
(raghu)
Top