Gujarat High Court High Court

Bhupendra vs State on 17 March, 2011

Gujarat High Court
Bhupendra vs State on 17 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3520/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3520 of
2011 
=========================================================

 

BHUPENDRA
B SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MS TRIVEDI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 17/03/2011 

 

 
 
ORAL
ORDER

1. Leave
to amend the cause-title is granted. The amendment shall be carried
out, forthwith.

2. This
petition, under Article 226 of the Constitution of India, has been
filed with the following prayers:-

“(A) That
Your Lordships be pleased to allow this petition.

(B) That
Your Lordships further be pleased to issue writ of mandamus,
certiorari and/or appropriate writ order or directions by way of
quashing and setting aside the action of the respondents not taking
any decision on the request dated 3.11.2005 of the employee as well
as on request dated 31.7.2010 of the petitioner.

(C) Such
other and further relief or reliefs as may be deemed just and
expedient in view of the facts and circumstances of the case may be
granted.”

3. At
the very outset, Mr. M.S. Trivedi, learned advocate for the
petitioner states that the interest of justice would be met, if
respondent No.2 is directed to consider and decide representation
dated 31.07.2010, made by the petitioner, which is annexed at
Annexure-‘A’ to the petition.

4. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed :-

Respondent
No.2 shall consider and decide representation
dated 31.07.2010, made by the petitioner, as expeditiously as
possible, and preferably within a period of three months from the
date of receipt of a copy of this order.

It
is clarified that while passing this order, the Court has not entered
into the merits of the case.

5. The
petition is disposed of, in the above terms.

Direct
Service of this order is permitted.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top