Gujarat High Court Case Information System
Print
SCA/10880/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10880 of 2010
=========================================================
WINDSON
ENTERPRISE THRO A K GHINAIYA THRO POA NAG - Petitioner(s)
Versus
A
M SOLANKI & 4 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/09/2010
ORAL
ORDER
Heard
learned advocate Mr.Ashish M. Dagli appearing on behalf of
petitioner and learned AGP Mr.Amit Patel on behalf of respondent
State authority.
Grievance
of the present petitioner is that the representation made to the
Commissioner of Fisheries on 23.06.2009 has still remained as it is
and no answer is given. Thereafter, petitioner has approached
Minister, Fisheries by way of representation on 17.02.2010 with a
request to grant the amount of subsidy. Thereafter, petitioner has
again approached to Commissioner of Fisheries by a letter dated
03.03.2010, where all the details have been given that how the
amount has been distributed amongst fishermen and petitioner from
State Authority.
In
light of this background, though petitioner has made representations
and requested to pay the amount, which has been disbursed by the
petitioner to the fishermen on the basis of Government policy, for
that there is no answer given by the respondent, therefore, present
petition is filed.
It
is directed to the respondent No.1 Commissioner of Fisheries to
consider a representation dated 03.03.2010 alongwith a
representation made on 17.02.2010 to the Minister, Fisheries and
earlier representation of 22.06.2009 made to the Commissioner of
Fisheries and to examine the grievance on the basis of existing
Government policy at the prevailing time and to pass appropriate
reasoned order within 2 (Two) months from the date of receiving a
copy of this order and to immediately communicate the decision to
the petitioner.
In
view of above observations and directions, present petition is
disposed of without expressing any opinion on merits.
Direct
service is permitted.
[H.K.RATHOD,
J.]
..mitesh..
Top