Gujarat High Court Case Information System
Print
SCA/10557/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10557 of 2010
=========================================================
R.K.
PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
CHETNABEN JOSHI for
Petitioner(s) : 1,
MR JANAK RAWAL, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/12/2010
ORAL
ORDER
Heard
Mr.U.S.Brahmbhatt, learned advocate for Ms.Chetnaben Joshi, learned
counsel for the petitioner. It is submitted by Mr.Brahmbhatt that the
interest of justice would be met, if the petitioner is permitted to
file a detailed representation to respondent No.1 regarding the
grievances voiced by the petitioner in the present petition, who may
be directed to decide and consider the same.
Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:
The
petitioner is permitted to make a representation to respondent No.1.
If such a representation is made within a period of fifteen days from
today, the respondent No.1 may consider and decide the same as
expeditiously as possible.
The
petition is disposed of, in the above terms.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top