Gujarat High Court
Shriji vs Deputy on 30 June, 2009
Gujarat High Court Case Information System
Print
SCA/638220/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6382 of 2009
=================================================
SHRIJI
PLASTIC INDUSTRIES THROUGH PROPRIETOR - Petitioner(s)
Versus
DEPUTY
EXECUTIVE ENGINEER (O & M) & 1 - Respondent(s)
=================================================
Appearance
:
MR MB GOHIL for Petitioner(s) :
1,
None for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/06/2009
ORAL
ORDER
The
present petition is filed against notice dated 25.05.2009. It is the
case of the petitioner that the petitioner waited for a period of 30
days by visiting personally to the respondent-authorities with a hope
that they will decide the petitioner’s representation pending before
the authorities. High Court cannot take cognizance of the
petitioner’s personal visit and the petitioner’s own decision to wait
for the outcome of its representation.
2. The
Court finds no substance. Hence the petition is dismissed.
(RAVI R. TRIPATHI, J.)
karim
Top