Gujarat High Court High Court

Ganeshbhai vs Collector on 21 February, 2011

Gujarat High Court
Ganeshbhai vs Collector on 21 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2067/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2067 of 2011
 

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

 

GANESHBHAI
DAHYABHAI THAKOR - Petitioner(s)
 

Versus
 

COLLECTOR
& 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.D
K.PUJ for
Petitioner(s) : 1, 
MS JIRGHA JHAVERI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
ORAL
ORDER

A
grievance which is voiced in the present petition is that despite
the petitioner representing to the concerned respondents to initiate
appropriate action against the respondent No.5 under sec.37 of the
Gujarat Municipalities Act, no further steps have been taken and
representation submitted by the petitioner has not been decided.

It
appears that the petitioner
has recently approached the Director of Municipalities to initiate
proceedings against the respondent No.5 under sec.37 of the Gujarat
Municipalities Act i.e. on 10/1/2011. Sufficient time is required to
be granted to the Director of Municipalities to look into the
representation made by the petitioner and apply its mind and
thereafter to initiate proceedings under
section 37 of the Gujarat Municipalities Act, if a
prima facie case is made out and the Director of Municipalities is
satisfied that proceedings under sec.37 of the Gujarat
Municipalities Act are required to be initiated against the
respondent No.5. Therefore, the present petition is not entertained
at this stage. However, it is expected that the Director of
Municipalities shall look into the representation submitted by the
petitioner dtd.10/11/2011
and take appropriate decision on the same at the earliest. With
these present petition is disposed of at this stage.

[M.R.

SHAH, J.]

rafik

   

Top