Gujarat High Court Case Information System
Print
SCA/7279/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7279 of 2011
=========================================================
FATEHSINH
BHIMSINH SOLANKI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Petitioner(s) : 1,
MR AL SHARMA AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/07/2011
ORAL
ORDER
Heard
learned advocate Mr. KM Paul on behalf of petitioner, learned AGP
Mr. AL Sharma appearing for respondent.
In
respect to grievance voiced in present petition, let petitioner may
make detailed representation to respondent within a period of one
month from date of receiving copy of present order.
As
and when respondent receive such representation from petitioner, it
is directed to respondent to consider it and examine grievance of
present petitioner. Then to pass appropriate reasoned order in
accordance with law within a period of three months from date of
receiving such representation from petitioner and communicate
decision to petitioner immediately.
In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.
However, in case if ultimate decision is adverse to petitioner, it
is open for petitioner to challenge same before appropriate forum in
accordance with law. Direct service is permitted.
(H.K.RATHOD,
J)
asma
Top