Gujarat High Court High Court

Chaudhary vs State on 8 July, 2011

Gujarat High Court
Chaudhary vs State on 8 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8058/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8058 of 2011
 

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

 

CHAUDHARY
PRATAPBHAI BABABHAI - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
MR. SHARMA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Majmudar, appearing on behalf of petitioner and
learned AGP, Mr. Sharma, appearing on behalf of respondent no.1.

The
grievance voiced in present petition relying upon Government
Resolution dated 27th April,2011. For that let petitioner
may make detailed representation to respondents within a period of
one month from the date of receiving copy of present order. As and
when respondents receive such representation from petitioner, it is
directed to respondents to consider such representation according to
the policy of State Authority and also to consider various
difficulties which have been pointed out by petitioner in his
representation and then to pass appropriate reasoned order within a
period of two months from the date of receiving copy of such
representation from petitioner and communicate decision immediately
to petitioner.

In
view of above observations and directions, present petition is
disposed of by this Court without expressing any opinion on merits.
However, it is made clear that in case, if ultimate decision is
adverse to petitioner, then it is open for the petitioner to
challenge the same before appropriate Forum in accordance with law.
Direct service is permitted.

(H.K.RATHOD,J.)

Vahid

   

Top