Gujarat High Court High Court

Avani vs Mamlatdar on 21 July, 2008

Gujarat High Court
Avani vs Mamlatdar on 21 July, 2008
Bench: Jayant Patel
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/808020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8080 of 2008
 

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

 

AVANI
ASHOKBHAI HARAN - Petitioner(s)
 

Versus
 

MAMLATDAR
& 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KETAN D SHAH for
Petitioner(s) : 1, 
MR LR PUJARI, AGP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

The
petitioner has preferred the petition for appropriate directions to
respondents No.1 and 2 to consider the record and to issue the caste
certificate.

It
appears that this Court initially passed the ex parte order on
6.6.2008. However, pursuant to the notice issued by this Court,
Mr.Pujari, learned AGP states that the order dated 6.5.2008 is
already passed by the Mamlatdar and application has been rejected on
the ground that the petitioner failed to produce the document on the
dates fixed for hearing before the appropriate Committee.

In
above view of the matter, against the decision of the Mamlatdar, the
petitioner has remedy of preferring appeal before the District
Collector. Hence, as the decision is already taken, no direction
deserves to be issued. However, it is observed that if the
petitioner is aggrieved by the decision of the Mamlatdar, the
petitioner may prefer the appeal before the District Collector in
accordance with law.

Disposed
of accordingly.

21.7.2008					(Jayant
Patel, J.)
 


vinod