Gujarat High Court Case Information System
Print
SCA/3923/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3923 of 2010
=========================================================
KOLI
SUNIL VITTHAL - Petitioner(s)
Versus
DIRECTOR
GENERAL & 1 - Respondent(s)
=========================================================
Appearance :
MR
AG VYAS for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2.
MS NAYNABEN K GADHVI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/05/2010
ORAL
ORDER
Mr.
A.G. Vyas, learned counsel for the petitioner, states that he is not
pressing this petition in view of the fact that the petitioner is
desirous to pursue his representation dated 03.03.2010 in connection
with the present subject matter and which is pending consideration of
the authority concerned. He has, however, requested that the
authority concerned may be directed to decide the said representation
within a reasonable period.
In
view of the above statement made by learned counsel for the
petitioner, the petition stands disposed of as not pressed. The
concerned respondent-authority, before whom the representation dated
03.03.2010 is pending, is directed to decide the same independently,
within a period of six weeks from the date of receipt of writ of this
order. Notice is discharged.
[K.S.JHAVERI,
J.]
Pravin/*
Top