Gujarat High Court High Court

Laljibhai vs State on 10 August, 2011

Gujarat High Court
Laljibhai vs State on 10 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/977/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 977 of 2011
 

 
=====================================
 

LALJIBHAI
AMRABHAI MAKWANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondent(s)
 

===================================== 
Appearance
: 
MR HM PRACHCHHAK for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
ASIT B JOSHI for Respondent(s) : 2 - 3. 
MR PV HATHI for
Respondent(s) : 4, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 10/08/2011 

 

 
ORAL
ORDER

1.0 Pursuant
to order dated 28th July 2011, it is reported by the
learned advocate for the petitioner that the authority –
Executive Engineer, Panchayat Road and Building Department, Junagadh
has passed an order on 30th July 2011, a copy of the same
is placed on record. In light of that order, the present petition
does not survive. The same is disposed of accordingly.

2.0 The
learned advocate for the petitioner requests that now that the
Executive Engineer, Panchayat Road and Building Department has passed
order dated 30th July 2011, the petitioner be permitted to
make a Representation to the Government to grant him the similar
benefits, as are granted in the matter of Shri BM Chasiya by order
dated 6th June 2008.

2.1 Order
accordingly.

[
Ravi R. Tripathi, J. ]

hiren

   

Top