Gujarat High Court Case Information System
Print
SCA/1323820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13238 of 2008
============================================
KASHIBEN
AMBALAL PATEL DECD. THRO LEGAL HEIRS SITABEN WD/O & 5 -
Petitioner(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
============================================
Appearance
:
MR PREMAL S
RACHH for Petitioner(s) : 1 - 6.
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
9.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/10/2008
ORAL
ORDER
In
this petition filed under Article 226 of the Constitution of India,
the limited prayer made by the petitioners at this stage is to
decide the application dated 17.7.2008 made before the concerned
authorities.
Learned
advocate for the petitioners submit that the petitioners have no
objection to avail the remedy available but the fact remains that no
decision is taken by the authorities on the application preferred by
the petitioners.
In
view of the above, the concerned authorities are directed to pass the
order in accordance with law on the above application dated 17.7.2008
preferred by the petitioners subject to his right to avail the
remedy.
Petition
stands disposed of.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top