Gujarat High Court Case Information System
Print
SCA/6138/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6138 of 2010
=========================================================
JABBARSINH
JORUBHA PARMAR & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KALPESH N SHASTRI for
Petitioner(s) : 1 - 4.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/05/2010
ORAL
ORDER
Heard
learned advocate Mr. KN Shastri on behalf of petitioner, learned AGP
Ms. Sachi Mathur appearing for respondent State.
The
grievance raised by learned advocate Mr. Shastri is that
representation dated 19/9/2009 made by petitioner is not decided by
respondent. Therefore, present petition is filed.
Considering
submission made by both learned advocates and grievance raised in
present petition. It is directed to respondent to decide
representation made by petitioner dated 19/9/2009 within a period of
two months from date of receiving copy of present order and
communicate decision to petitioner.
In
view of above observation and direction, present petition is
disposed of without expressing any opinion on merits.
(H.K.RATHOD,
J)
asma
Top