Gujarat High Court Case Information System
Print
MCA/3113/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 3113 of 2007
In
SPECIAL
CIVIL APPLICATION No. 19124 of 2007
=========================================================
KIRANKUMAR
RAMESHBHAI RATHWA - Applicant(s)
Versus
STATE
OF GUJARAT THROUGH GURU CHARAN SINGH & 2 - Opponent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for Applicant(s) : 1,
None for
Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
[
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
applicant has preferred the present application on the ground that
the direction issued by this Court in its order dated 02.08.2007
passed in Special Civil Application No.19124/07 has not been
complied with.
Upon
hearing Mr.Suthar with Mr.Majmudar for the applicant, it appears
that as such, in the order, there is no clear reference to a
particular authority who had to decide the representation. However,
Mr.Suthar, learned counsel for the applicant states that the
direction is given to the respondent State Authority and respondent
No.3 being the Director General of Police would be the concerned
State Authority who had to decide the representation. The learned
counsel for the petitioner during the course of hearing has also
produced on record the copy of the proof showing the receipt of the
representation by the office of the Director General of Police, copy
whereof is produced at Annexure-B.
Under
these circumstances, we find that it would be just and proper to
direct the respondent No.3, Director General of Police, to decide
the representation of the petitioner, copy whereof is produced at
Annexure-B within a period of three months from the receipt of the
order of this Court, in the event such representation is not
decided. It is also made clear that it would also be open to the
respondent No.3 to call for the copy of the representation in case
the copy is not available in his office and if the decision is
taken, the same shall be communicated to the petitioners. In the
event the aforesaid direction is not complied with, the petitioners
shall be at the liberty to move appropriate application.
Disposed
of accordingly. D.S.
(JAYANT PATEL, J.)
(AKIL KURESHI, J.)
*bjoy
Top