Gujarat High Court
Neelamben vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/11212/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11212 of 2005
==============================================================
NEELAMBEN
SARAJUBHAI VASVANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
==============================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MR VM PANCHOLI AGP for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1,
NOTICE NOT RECD BACK
for Respondent(s) : 2 -
4.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2005
ORAL
ORDER
Heard
learned counsel for the parties. In view of the Guidelines annexed at
Annexure ‘C’ to the petition, appeal will lie to respondent – State
Government.
In
that view of the matter, respondent ? State Government is directed
to consider and decide the application in question as well as the
appeal if any, as expeditiously as possible, and preferably within a
period of three months from the receipt of appeal in question. With
the above observations, the petition stands disposed of. Notice
stands discharged.
(K.
S. JHAVERI, J.)
pravin/
*
Top