Gujarat High Court Case Information System
Print
SCA/1866/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1866 of 2011
=========================================================
SATYESH
PREMISES INDUSTRIAL COOPERATIVE SOCIETY - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DILIP L KANOJIYA for
Petitioner(s) : 1,
MS JIRGA JHAVERI, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/02/2011
ORAL
ORDER
Heard
the learned Advocate, Mr.R S Sanjanwala, for the petitioner and
Ms.Jirga Jhaveri, learned Assistant Government Pleader for respondent
No.1.
It
is submitted by Mr.Sanjanwala, learned Advocate for the petitioner
that respondent No.2 may be directed to hear and decide the
representation made by the petitioner (Annexure – H) by
respondent No.2 as early as possible.
In
that view of the matter, respondent No.2-Commissioner, Surat
Municipal Corporation, Surat is hereby directed to hear and decide
the representation made by the petitioner on 5th October,
2010 (Annexure – H) in accordance with law and on its own
merits without being influenced by the passing of this order, as
early as possible, preferably within a period of three months from
the date of the receipt of the writ of this Court. The petition is
disposed of accordingly.
(M
D SHAH, J.)
sompura
Top