Gujarat High Court High Court

Maganbhai vs Regional on 9 August, 2010

Gujarat High Court
Maganbhai vs Regional on 9 August, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9260/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9260 of 2010
 

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

 

MAGANBHAI
MOHANBHAI PATEL - Petitioner(s)
 

Versus
 

REGIONAL
PASSPORT OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAVISH D BHATT for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/08/2010 

 

 
 
ORAL
ORDER

Heard learned Advocate Mr. RD
Bhatt for petitioner and Mr. PS Chapaneri, learned Additional
Solicitor General for respondent authority.

Grievance of the petitioner is
that on 16th July, 2010, petitioner had gone to the
office of the respondent authority along with duly filled in
application with annexures for issuance of passport under Tatkal
Scheme. However, he was turned back from the Regional Passport
Office without assigning any reason and, therefore, legal notice has
been served to respondents dated 16th July, 2010 and yet
no response has been given by respondents and, therefore, present
petition has been filed.

In light of this back ground, it
is duty of the respondent authority, when application for passport
is made by petitioner and if it is not accepted, then, they should
have to pass appropriate reasoned order.

Therefore, it is directed to
respondents Regional Passport Officer to decide legal notice dated
16th July, and also to examine grievance of the
petitioner and, thereafter, to pass appropriate reasoned orders in
accordance with law within period of one month from the date of
receipt of copy of this order and communicate decision immediately
to petitioner.

In view of these observations and
directions, this petition is disposed of by this court without
expressing any opinion on merits. Direct Service is Permitted.

(H.K.

Rathod,J.)

Vyas

   

Top