Gujarat High Court High Court

Dr vs State on 26 August, 2011

Gujarat High Court
Dr vs State on 26 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14972/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14972 of
2010 
 
=========================================================

 

DR
S K VAGHELA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
SANJAY SUTHAR FOR MR NK MAJMUDAR
for
Petitioner(s) : 1, 
MS. MOXA THAKKAR, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

1. Heard
Mr. Sanjay Suthar, learned advocate for Mr. N.K. Majmudar, learned
counsel for the petitioner.

2. It
is submitted at the very outset that the interest of justice would be
met, if respondent No.2 is directed to consider and decide
representations dated 28.04.2010 and 09.10.2010 made by the
petitioner, expeditiously.

3. On
the above statement being made by the learned advocate for the
petitioner, the following order is passed:-

Respondent
No.2 shall consider and decide representations dated 28.04.2010 and
09.10.2010 made by the petitioner, preferably within a period of
three months from the date of receipt of a copy of this order, and in
accordance with law.

The
petition is disposed of, in the above terms. Direct Service is
permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top