Gujarat High Court Case Information System
Print
SCA/15708/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15708 of 2010
=========================================================
JITENDRAKUMAR
BABUJI MANAJI SOLANKI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAHESH R THAKER for
Petitioner(s) : 1,
MR ANAND L.SHARMA, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/12/2010
ORAL
ORDER
After
making certain submissions, learned advocate Mr.Devarshi Shah,
appearing for Mr.Mahesh Thaker, learned advocate for the petitioner,
states that the interest of justice would be met if the petitioner is
permitted to make a representation to respondent No.2, who may be
directed to consider and decide the same.
2. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:
3. In
the event that the petitioner makes a representation to respondent
No.2, the said respondent shall consider and decide the same after
considering the documents/material, if any, produced by the
petitioner, in accordance with law, and as expeditiously as possible.
4. The
petition is disposed of, in the above terms.
[Smt.Abhilasha
Kumari,J.]
(patel)
Top