Gujarat High Court Case Information System
Print
SCA/9633/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9633 of 2010
=========================================
GOVIND
ARJAN BHNDHIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR HD RANA
for Petitioner(s) : 1,
MS
JD JAVERI, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/08/2010
ORAL
ORDER
1. Present
petition under Article 226 of the Constitution of India has been
preferred by the petitioner for an appropriate writ, direction or
order directing the Appellate Authority to decide and dispose of the
Appeal preferred by the petitioner on 13.06.2009 being Appeal
No.259/2009. If the said Appeal is not decided and disposed of so
far, Appellate Authority is hereby directed to decide and dispose of
the same in accordance with law and on merits at the earliest but not
later than 31st
March 2011.
2. With
this, present Special Civil Application is disposed of. Direct
service is permitted.
(M.R.
Shah, J.)
*menon
Top