Gujarat High Court Case Information System
Print
SCA/14972/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14972 of
2010
=========================================================
DR
S K VAGHELA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR.
SANJAY SUTHAR FOR MR NK MAJMUDAR
for
Petitioner(s) : 1,
MS. MOXA THAKKAR, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 02/12/2010
ORAL
ORDER
1. Heard
Mr. Sanjay Suthar, learned advocate for Mr. N.K. Majmudar, learned
counsel for the petitioner.
2. It
is submitted at the very outset that the interest of justice would be
met, if respondent No.2 is directed to consider and decide
representations dated 28.04.2010 and 09.10.2010 made by the
petitioner, expeditiously.
3. On
the above statement being made by the learned advocate for the
petitioner, the following order is passed:-
Respondent
No.2 shall consider and decide representations dated 28.04.2010 and
09.10.2010 made by the petitioner, preferably within a period of
three 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