Gujarat High Court High Court

Harilal vs State on 22 July, 2008

Gujarat High Court
Harilal vs State on 22 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/954120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9541 of 2008
 

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

 

HARILAL
HEMRAJ CHAUHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRTIDEV R DAVE for
Petitioner(s) : 1,MR RAHUL K DAVE for Petitioner(s) : 1, 
MR
HUKAMSINGH, AGP for Respondent(s) : 1, 
None for Respondent(s) : 2
- 5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
 
ORAL
ORDER

Short
grievance of the petitioner is that Mamlatdar has kept the matter
for passing order without hearing the petitioner.

Learned
advocate however, submitted that the petitioner would be satisfied
if the written statement is taken on record and considered by the
Mamlatdar.

Under
the circumstances, if the petitioner files such written statement
before the Mamlatdar by tomorrow and if by that time final order is
not passed, Mamlatdar shall take the same on record and consider the
same before passing the impugned order.

With
these direction, the petition is disposed of.

Direct
service today is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top