Gujarat High Court High Court

Jitendrakumar vs State on 15 December, 2010

Gujarat High Court
Jitendrakumar vs State on 15 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15708/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15708 of 2010
 

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

 

JITENDRAKUMAR
BABUJI MANAJI SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHESH R THAKER for
Petitioner(s) : 1, 
MR ANAND L.SHARMA, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/12/2010 

 

 
ORAL
ORDER

After
making certain submissions, learned advocate Mr.Devarshi Shah,
appearing for Mr.Mahesh Thaker, learned advocate for the petitioner,
states that the interest of justice would be met if the petitioner is
permitted to make a representation to respondent No.2, who may be
directed to consider and decide the same.

2. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:

3. In
the event that the petitioner makes a representation to respondent
No.2, the said respondent shall consider and decide the same after
considering the documents/material, if any, produced by the
petitioner, in accordance with law, and as expeditiously as possible.

4. The
petition is disposed of, in the above terms.

[Smt.Abhilasha
Kumari,J.]

(patel)

   

Top