Gujarat High Court Case Information System
Print
SCA/15272/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15272 of 2010
=========================================================
BHANUPRASAD
M JOSHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TEJAL K SHAH for
Petitioner(s) : 1,
MR. ANAND L. SHARMA LEARNED ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/12/2010
ORAL
ORDER
1. Leave
to amend the memorandum of parties, so as to make corrections in the
designation of respondent No.1, is granted. The amendment be carried
out forthwith.
2. At
the very outset, Ms. Tejal K. Shah, learned advocate for the
petitioner states that the interest of justice would be met, if
respondent No.1 is directed to consider and decide the representation
dated 9th February, 2010 made by the petitioner, as
expeditiously as possible.
3. On
the above statement being made by the learned advocate for the
petitioner, the following order is passed:-
Respondent
No.1 shall consider and decide representation dated 9th
February, 2010 made by the petitioner, as expeditiously as possible,
and preferably within a period of four months from the date of
receipt of a copy of this order, and in accordance with law.
The
petition is disposed of, in the above terms. Direct Service is
permitted.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top