Gujarat High Court High Court

Patel vs State on 13 July, 2011

Gujarat High Court
Patel vs State on 13 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4324/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4324 of 2011
 

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

 

PATEL
PRAFULBHAI VITTHALBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT P PATEL for
Petitioner(s) : 1, 
MR AL SHARMA AGP  for Respondent(s) : 1, 
MR
HS MUNSHAW for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Amit Patel for petitioner, learned AGP Mr.Sharma
for respondent No.1 and learned advocate Mr.Munshaw for respondent
No.2.

2. A
proposal has been made in respect to grievance raised by petitioner
in present petition by Chief District Health Officer, Sabarkantha
District Panchayat, Himmatnagar dated 27.6.2010 addressed to Section
Officer of Panchayats & Rural Housing Development Department,
Gandhinagar. This proposal remained as it is and not decided so far
by respondent No.1.

3. Therefore,
it is directed to respondent No.1 to consider proposal sent by Chief
District Health Officer, Sabarkantha District Panchayat, Himmatnagar
dated 27.6.2010 (Annexure-H, Page-111) and take appropriate decision
in the aforesaid proposal, within a period of 2 months from date of
receiving copy of present order and communicate the decision to both
respondent No.2 as well as petitioner immediately.

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

[
H.K.RATHOD, J. ]

(vipul)

   

Top