SCA/8770/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8770 of 2008 ========================================================= CHAUHAN DILIPSING NARAYANSING - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR AM PAREKH for Petitioner(s) : 1, MR HH PARIKH, AGP for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 01/07/2008 ORAL ORDER
Rule.
Learned AGP Mr. H.H. Parikh waives service of Rule on behalf of the
respondents.
Heard.
Mr. Parekh submits that he will approach the concerned Authority by
way of representation and the concerned Authority may be directed to
decide the said representation, in accordance with law, as early as
possible. Learned AGP Mr. Parikh has no objection if necessary
direction is given to the Authority.
In
view of above, the petitioner may make the representation before the
concerned Authority. On receipt of such representation the concerned
Authority is directed to decide the same as per the policy of the
Government and in accordance with law, as early as possible.
In
view of above direction Mr. Parekh does not press this petition.
Hence, this petition is disposed of as not pressed. Rule discharged.
No order as to costs.
(Z.K.SAIYED,J.)
sas