Gujarat High Court High Court

Jarang vs State on 21 July, 2011

Gujarat High Court
Jarang vs State on 21 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9086/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9086 of 2011
 

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

 

JARANG
ADAM SULEMAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GUNVANT R THAKAR for
Petitioner(s) : 1, 
MR AL SHARMA AGP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/07/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. GR Thakar on behalf of petitioner, learned AGP
Mr. AL Sharma appearing for respondent no. 1.

In
respect to grievance voiced in present petition, let petitioner may
approach to both respondents i.e. State of Gujarat – Secretary
& RLR, Legal Department as well as GPSC by making detailed
representation giving all details from decision of this Court as
well as decision of Apex Court. The Apex Court has allowed appeal
preferred by appellant while setting aside order passed by Division
Bench of this Court. Let such representation is to be made by
petitioner within a period of fifteen days from date of receiving
copy of present order.

As
and when both respondents receive such representation, it is
directed to both respondents to consider it and examine grievance of
petitioner. Then to take appropriate decision within a period of
one month from date of receiving such representation from
petitioner.

In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.
However, in case if ultimate decision is adverse to petitioner it is
open for petitioner to challenge same before appropriate forum in
accordance with law. Direct service is permitted.

(H.K.RATHOD,
J)

asma

   

Top