Gujarat High Court Case Information System
Print
SCA/9229/2008 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9229 of 2008
=========================================================
HARSHADRAI
BABULAL PANDYA - Petitioner(s)
Versus
STATE
OF GUAJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG LATHIGARA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/07/2008
ORAL
ORDER
Grievance
of the petitioner is that despite order by the Appeal Committee of
the District Panchayat, Mehsana dated 13.7.2005 for deciding the
grievances of the petitioner by the Gram Panchayat, so far no
decision has been taken. The petitioner has sent reminders despite
which since no final order is passed, he has filed the petition.
Under
the circumstances, this petition is disposed of at this stage by
directing respondent No.3 to take a final decision pursuant to order
of the Appeal Committee dated 13.7.2005 produced at Annexure-D to the
petition as expeditiously as possible and in any case not later than
three months from the date of receipt of a copy of this order.
With
these directions, the petition is disposed of at this stage.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top