Gujarat High Court Case Information System
Print
SCA/16542/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16542 of 2010
=========================================================
DILIPKUMAR
BHALABHAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TEJAL K SHAH for
Petitioner(s) : 1,
MR JANAK RAVAL, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/12/2010
ORAL ORDER
At
the very outset, Ms.Tajal K. Shah, learned counsel for the petitioner
submits that the interest of justice would be met, if respondent No.1
is directed to consider and decide the representation dated 15.9.2010
made by the petitioner, as expeditiously as possible.
Upon
the above statement being made by the learned counsel for the
petitioner, following order is passed :
Respondent
No.1 shall consider and decide representation dated 15.9.2010 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, in accordance with law.
The
petition is disposed of, in the above terms. Direct service is
permitted.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top