Gujarat High Court High Court

S vs State on 26 August, 2011

Gujarat High Court
S vs State on 26 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14949/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14949 of 2010
 

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

 

S
C PILLAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MS MOXA THAKKAR, ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/12/2010 

 

 
ORAL
ORDER

Heard
Mr.A.S.Supehia, learned advocate for the petitioner. It is submitted
by him that the interest of justice would be met if respondent No.1
is directed to decide representation dated 21.09.2010 of the
petitioner as expeditiously as possible.

On
the above statement being made by the learned advocate for the
petitioner, the following order is passed:

Respondent
No.1 shall consider and decide representation dated 21.09.2010 of the
petitioner expeditiously and in accordance with law, on or before a
period of four months from the date of receipt of a copy of this
order.

It
is clarified that while passing this order, the Court has not entered
into the merits of the case.

The
petition is disposed of in the above terms.

Direct
Service is permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top