Gujarat High Court Case Information System
Print
SCA/1904/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1904 of 2011
=========================================================
JOSHI
AMULAKH MAGANLAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
MR AL SHARMA AGP for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 27/06/2011
ORAL
ORDER
1. Heard
learned advocate Mr.N.K.Majmudar for petitioner and learned AGP
Mr.A.L.Sharma for respondent No.1.
2. Learned
advocate Mr.Majmudar for petitioner submitted that on 20.1.2005, a
representation has been made and more than 6 years have passed. But
that representation has yet not been decided and examined by
respondents. Therefore, present petition is filed.
3. In
light of this background, respondent No.2 is directed to consider and
examine representation made by petitioner (Annexure-A, Page-10) dated
20.1.2005 and thereafter, to pass appropriate reasoned order in
accordance with law, within a period of 3 months from date of
receiving copy of present order and communicate the decision to
petitioner as early as possible.
4. In
view of above observations and directions, present petition is
disposed of without expressing any opinion on merits. Direct service
is permitted.
[
H.K.RATHOD, J. ]
(vipul)
Top