Gujarat High Court Case Information System
Print
SCA/6068/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6068 of 2010
=========================================================
BECHARBHAI
VALABHAI VANIA - Petitioner(s)
Versus
ISHWARBHAI
MAHADEVBHAI PRAJAPATI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
PJ MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 13/05/2010
ORAL
ORDER
The
only grievance ventilated by Mr.P J Mehta, learned Advocate for
petitioner that despite repeated representations made by the
petitioner to the Collector as well as the Additional Chief Secretary
and even to the Hon’ble the Governor of Gujarat, the representation
of the petitioner has not been decided; nor any action has been taken
against the persons against whom the grievance was raised by the
petitioner.
Since
the matters are pending before the authorities, this Court is not
inclined to entertain this petition at this stage. It is expected
that the representations including Annexure A made by the
petitioner will be decided by the concerned authorities, as
expeditiously as possible, and if, necessary of being heard to the
petitioner.
With
this direction and observation, the petition is disposed of.
(K
A PUJ, J.)
sompura
Top