Gujarat High Court High Court

Appearance : vs Mr on 10 October, 2008

Gujarat High Court
Appearance : vs Mr on 10 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12402/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12402 of 2008
 

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

AJITBHAI
AMRUTLAL TRIVEDI (MARFATIYA) & another
 

Versus
 

REGISTRAR
- CO OPERATIVE SOCIETIES & another
 

======================================
 
Appearance : 
MR
PRAKASH K JANI for Petitioners
 

Mr.
Vipul Mistry, Assistant Government Pleader, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/10/2008 

 

 
 
ORAL
ORDER

1 Learned
counsel for the petitioners submits that, though it is specifically
provided under Section 7 of the Right to Information Act, 2005 [for
short, ‘the Act’] to deal with application preferred by the applicant
seeking information under the Act, respondent No.2 has yet not
supplied information as asked for by the petitioner vide letter dated
22.9.2008 in the prescribed format under Rule 31 of the Rules which
are vital and relevant for replying the show cause notice dated
5.9.2008 issued by the Registrar, Cooperative Societies, Gujarat
State. He further submits that delay in supplying information may
have adverse consequence on the proceedings under Section 81 of the
Gujarat Cooperative Societies Act, 1961, pending before the
Registrar, Cooperative Societies, Gujarat State.

2 Considering
the facts and circumstances of the case and keeping in mind the
provision under Section 7 of the Act, which prescribes time limit for
30 days to deal with the application seeking information under the
Act, but, at the same time ,the above provision does not preclude the
concerned Authority from supplying information as expeditiously as
possible and not to wait till the deadline of 30 days is over. In
case the petitioner approaches respondent No.2 again with request to
supply the information as sought for, respondent No.2 shall look into
it and pass necessary orders as expeditiously as possible.

3 With
this observation and direction, this petition stands disposed of with
no order as to costs.

4 Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top