Gujarat High Court Case Information System
Print
SCA/10676/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10676 of 2011
=========================================================
HITESH
KARSHANBHAI MALAVIYA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VIJAY H NANGESH for
Petitioner(s) : 1,MRMANRAJABAROT for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/08/2011
ORAL
ORDER
Heard
learned Advocate Mr. Vijay Nangesh for petitioner and Mr. Maulik
Nanavati, learned AGP for respondent State Authority.
In
respect to grievance voiced by petitioner in this petition,
petitioner has made detailed representation to respondents dated 2nd
August, 2011. Let petitioner may make further detailed
representation pointing out result of MA Part II before respondent
authority within one week from date of receipt of copy of present
order. As and when such fresh representation made by petitioner is
received by respondents, it is directed respondents to consider both
representations and also to consider result of MA Part II and then
to pass appropriate reasoned order in accordance with law within
period of fifteen days from date of receipt of copy of present order
and to communicate decision to petitioner immediately thereafter.
In
view of these observations and directions, this petition is disposed
of by this court without expressing any opinion on merits.
Direct
Service is permitted.
(H.K.
Rathod,J.)
Vyas
Top