Gujarat High Court Case Information System
Print
SCA/12464/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12464 of 2010
=========================================================
NITINCHANDRA
SOMNATH RAWAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR.
ANKIT SHAH for
Petitioner(s) : 1,
MR AL SHARMA AGP for Respondent(s) : 1 -
2.
None for Respondent(s) : 3 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/09/2010
ORAL
ORDER
1. Heard
learned advocate Mr.Ankit Shah for petitioner and learned AGP
Mr.Sharma for respondent Nos.1 and 2.
2. The
grievance of present petitioner is that despite the representations
made by petitioner dated 1.4.2008 (Annexure-H, Page-43-60), dated
11.4.2009 (Annexure-J, Page-63-87) and dated 5.4.2010 (Annexure-L,
Page-89-97), even though no reply is given or response is received
from respondents. Therefore, present petition is filed.
3. In
light of this background, it is directed to respondent Nos.1 to 3
herein are directed to consider aforesaid representations made by
petitioner and examine it and thereafter, to pass appropriate
reasoned order within a period of three months from date of receiving
copy of present order and communicate the decision to petitioner
immediately.
4. 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.)
(vipul)
Top