Gujarat High Court Case Information System
Print
MCA/2429/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2429 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1387 of 2011
=========================================================
RAMJI
K CHAMAR - C/O GUJARAT RAJYA ARTHAKARMACHARI AUDHOGIK & 6 -
Applicant(s)
Versus
D.S
BHRAMBHATT SECRETARY & 1 - Opponent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Applicant(s) : 1 - 7.
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 11/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
appears that the basis of the present petition is the direction
issued by this Court dated 11.2.2011 passed in Special Civil
Application No.1387 of 2011, whereby the petitioners had to make the
representation and the authority had to take decision within the
stipulated time limit.
The
learned Counsel for the petitioners has not been able to show the
date on which the copy of the order was served upon the respondents.
Under
these circumstances, we direct the respondent No.1 to take decision
within a period of two months from the date of receipt of the order
of this Court and communicate the decision. It is also observed
that the petitioners shall submit the whole compilation of the
present petition together with the order of this Court to the
respondent(s) simultaneously. In the event the decision is not
taken, the petitioners shall be at liberty to revive the petition.
The
petition is disposed of accordingly. Direct service is permitted.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top