Gujarat High Court Case Information System
Print
SCA/15042/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15042 of 2010
=========================================================
KAMLESH
HARIDAS SADHU - Petitioner(s)
Versus
DIVISIONAL
CONTROLLER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAHENDRA K PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/12/2010
ORAL
ORDER
1. At
the very outset, Mr. Mahendra K. Patel, learned advocate for the
petitioner submits that the petitioner has already made
representation dated 19.04.2010 (Annexure-‘B’ to the petition) to the
respondents, regarding the grievances voiced by the petitioner, in
the present petition. The said representation has not been considered
or decided by the respondents, till date. The interest of justice
would, therefore be made, if the respondents are directed to consider
and decide the said representation.
2. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:-
The
respondents are directed to consider and decide representation dated
19.04.2010, made by the petitioner, expeditiously, and in accordance
with law.
3. The
petition is disposed of, in the above terms.
Direct
Service is permitted.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top