Gujarat High Court High Court

Parmar vs State on 20 July, 2011

Gujarat High Court
Parmar vs State on 20 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13936/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13936 of 2010
 

 
 
=========================================================

 

PARMAR
KAILASHBEN KALABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH J PATEL for
Petitioner(s) : 1, 
Mr. Maulik Nanavati AGP for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2, 
MR HS MUNSHAW for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/07/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Manish J. Patel for petitioner, learned AGP Mr.
Maulik Nanavati for respondent State Authority and learned advocate
Mr. HS Munshaw for respondent NO.3.

In
respect to grievance voiced in this petition, petitioner has made
detailed representation to Programme Officer, ICDS District
Panchayat, Himatnagar (SK) on 27.9.2010 Annexure I page 41. Learned
Advocate Mr. Patel for petitioner submitted that said representation
has yet remained undecided by respondent no.3 and, therefore, some
suitable directions may be issued to respondent no.3 for deciding
said representation on the basis of GR dated 21st May,
2007 and then to pass appropriate reasoned order within some
reasonable period.

Considering
submissions made by learned advocates for respective parties as well
as affidavit filed by respondent no.1, it is directed to respondent
no.3 consider aforesaid representation of petitioner dated 27.9.2010
and to examine grievance of petitioner and then to pass appropriate
reasoned order in accordance with above Government resolution and
affidavit filed by respondent no.1 in cognate matter being Special
Civil Application No. 14150 of 2010 within three months from date of
receipt of copy of present order and communicate decision to
petitioner immediately thereafter.

With
these observations and directions, this petition is disposed of by
this court without expressing any opinion on merits. Direct Service
is permitted.

(H.K.

Rathod,J.)

Vyas

   

Top