Gujarat High Court High Court

R vs State on 4 July, 2011

Gujarat High Court
R vs State on 4 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7032/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7032 of 2011
 

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

 

R
S GARASIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Petitioner(s) : 1, 
MR MAULIK NANAVATY AGP  for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.V.M.Pancholi for petitioner and learned AGP
Mr.Maulik Nanavati for respondent No.1.

2. In
respect to grievance voiced in present petition, let petitioner may
make detailed fresh representation with annexures which have been
relied by petitioner to respondent No.2 herein, within a period of 15
days from date of receiving copy of present order.

3. As
and when respondent No.2 herein receives such representation from
petitioner, it is directed to respondent No.2 to examine grievance of
petitioner and also consider the documents which are relied by him
and thereafter, to pass appropriate reasoned order in accordance
with law, within a period of 2 months from date of receiving copy of
such representation from petitioner and communicate the decision
immediately to petitioner.

4. However,
it is made clear that in case if ultimate order is adverse to
petitioner, it is open for petitioner to challenge the same before
appropriate forum by filing appropriate proceedings in accordance
with law.

5. 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