Gujarat High Court High Court

Keshraji vs State on 13 September, 2010

Gujarat High Court
Keshraji vs State on 13 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10971/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10971 of 2010
 

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

KESHRAJI
LAKHAJI PANUCHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===================================== 
Appearance
: 
MS VIRAJ S FOZDAR for
Petitioner(s) : 1, 
MS MANISHA NARSHINGHANI, AGP for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
3. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 13/09/2010 

 

 
ORAL
ORDER

1.0 Learned
AGP Ms. Manisha Narsinghani appears for respondent State of
Gujarat.

2.0 Learned
advocate Mr. Mehta states that the petitioner made a Representation
dated 27th October 2009 to the Deputy Executive Engineer,
Junagadh. The same is not replied. Learned advocate Mr. Mehta
states that the interest of justice will stand served if the
petitioner is permitted to file a detailed Representation in a time
frame and the authorities be directed to decide the same in a time
frame.

3.0 The
suggestion is found reasonable. The same is accepted. The
petitioner to file the Representation before the authorities on or
before 30th September 2010. The authorities are directed
to decide the same within 06 (six) weeks from the date of receipt of
the same.

4.0 With
this direction, the petition is disposed of.

[
Ravi R. Tripathi, J. ]

hiren

   

Top