Gujarat High Court High Court

Farooq vs State on 9 July, 2010

Gujarat High Court
Farooq vs State on 9 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7774/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7774 of 2010
 

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

 

FAROOQ
NURMAHAMOD DURVESH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HD RANA for
Petitioner(s) : 1, 
MS JIRGA JHAVERI, AGP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/07/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

The
order has been passed by District Collector, Junagadh dated 13th
March 2009, against which, Appeal No.167 of 2009 is preferred by
petitioner which is pending before Additional Director and not
decided so far, therefore, present petition is filed because of
inaction on the part of respondent Additional Director.

In
light of this background, it is directed to respondent No.2
Director of Mines and Mineral, Sardar Bhavan, Sachivalaya,
Gandhinagar to decide Appeal No.167 of 2009 preferred by petitioner
as early as possible within a period of three months from the date of
receiving copy of present order and pass appropriate reasoned order
in accordance with law and communicate the decision to petitioner
immediately.

In
vie of above observation and direction, present petition is disposed
of without expressing any opinion on merits.

Direct
service is permitted.

[H.K.

RATHOD, J.]

#Dave

   

Top