Gujarat High Court High Court

Nitinchandra vs State on 30 September, 2010

Gujarat High Court
Nitinchandra vs State on 30 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12464/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12464 of 2010
 

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

 

NITINCHANDRA
SOMNATH RAWAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
ANKIT SHAH for
Petitioner(s) : 1, 
MR AL SHARMA AGP  for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/09/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Ankit Shah for petitioner and learned AGP
Mr.Sharma for respondent Nos.1 and 2.

2. The
grievance of present petitioner is that despite the representations
made by petitioner dated 1.4.2008 (Annexure-H, Page-43-60), dated
11.4.2009 (Annexure-J, Page-63-87) and dated 5.4.2010 (Annexure-L,
Page-89-97), even though no reply is given or response is received
from respondents. Therefore, present petition is filed.

3. In
light of this background, it is directed to respondent Nos.1 to 3
herein are directed to consider aforesaid representations made by
petitioner and examine it and thereafter, to pass appropriate
reasoned order within a period of three months from date of receiving
copy of present order and communicate the decision to petitioner
immediately.

4. In
view of above observations and directions, present petition is
disposed of without expressing any opinion on merits. Direct service
is permitted.

(H.K.RATHOD,J.)

(vipul)

   

Top