Gujarat High Court
R.A vs State on 10 July, 2008
Gujarat High Court Case Information System
Print
SCA/8067/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8067 of 2008
=========================================================
R.A.
DABGAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AS SUPEHIA for Petitioner(s) : 1,
MS VS PATHAK
AGP for Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s)
: 2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/07/2008
ORAL
ORDER
The
only prayer made in this petition is to decide the representation
dated 27.11.2007 made by the petitioner and to communicate the
decision to the petitioner.
The
respondent No.1 is directed to decide the representation dated
27.11.2007 within a period of 8 weeks from the date of receipt of the
writ of this order and communicate the same to the petitioner.
With
the above direction, this Special Civil Application stands disposed
of. Notice discharged.
(ANANT S. DAVE, J.)
*pvv
Top