Gujarat High Court Case Information System Print SCA/5877/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5877 of 2011 ========================================================= GEETABEN LALJIBHAI PARMAR - Petitioner(s) Versus STATE OF GUJARAT THROUGH SECRETARIAT & 3 - Respondent(s) ========================================================= Appearance : MR MA PAREKH for Petitioner(s) : 1, MR MAULIK NANAVATI AGP for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 1 - 4. NOTICE SERVED BY DS for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 13/07/2011 ORAL ORDER
1. Heard
learned advocate Mr.M.A.Pareikh for petitioner, learned AGP Mr.Maulik
Nanavati for respondent No.1.
2. The
representation which has been made by petitioner on 3.3.2011
(Page-36) is remained unattended and not decided so far.
3. Therefore,
learned advocate Mr.Parekh submitted that some suitable direction may
be issued to respondents, so they may consider aforesaid
representation on the basis of GR dated 1.5.2000 an 16.2.2006.
4. In
view of these facts, it is directed to respondents to consider
aforesaid representation dated 3.3.2011 made by petitioner and
examine grievance of petitioner keeping in mind GR dated 1.5.2000 an
16.2.2006 and thereafter, to pass appropriate reasoned order in
accordance with law, within a period of 3 months from date of
receiving copy of present order and communicate the decision to
petitioner immediately.
5. In
view of aforesaid observations and directions, present petition is
disposed of without expressing any opinion on merits. Direct service
is permitted.
6. However,
in case if ultimate decision is adverse to petitioner, it is open for
petitioner to challenge the same by filing appropriate proceeding
before appropriate forum in accordance with law.
[
H.K.RATHOD, J. ]
(vipul)
Top