Gujarat High Court High Court

Ajay vs State on 22 February, 2011

Gujarat High Court
Ajay vs State on 22 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1958/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1958 of 2011
 

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


 

AJAY
B PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
MS. JIRGA JHAVERI AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/02/2011 

 

ORAL
ORDER

1. A
grievance which is voiced in the present petition is that though the
hearing of the show cause notice dated 3.8.2010 has been concluded by
the District Development Officer, District Panchayat, Mehsana since
long, no final order is passed on the said show cause notice.

2. Under
the circumstances and without expressing anything on merits in favour
of either parties, respondent no.2 is hereby directed to pronounce
the order on the show cause notice dated 3.8.2010 issued against
respondent no.4 for appropriate action under Section 57(1) of the
Gujarat Panchayats Act, 1993 at the earliest but not later than 10
days from the date of receipt of the present order. The aforesaid
order is passed considering the case on behalf of the petitioner that
hearing of the show cause notice has been concluded on 27.12.2010.
With this, present Special Civil Application is disposed of. Direct
service is permitted.

(M.R.SHAH,J.)

kaushik

   

Top