Gujarat High Court Case Information System
Print
SCA/8269/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8269 of 2011
=========================================================
SMITABEN
KANAIYALAL VYAS - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Petitioner(s) : 1,
MR MAULIK NANAVATI, AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/07/2011
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
In
respect of grievance raised by petitioner in present petition against
decision taken by respondent, Annexure ‘C’, page 14, dated 31st
May, 2011, let petitioner may make detailed representation to
respondents within a period of 15 days from date of receiving copy of
present order.
As
and when respondents received such representation from petitioner, it
is directed to respondents to consider it and examine grievance of
petitioner and thereafter to pass appropriate reasoned order in
accordance with law within a period of one month from date of
receiving such representation from petitioner and communicate
decision to petitioner immediately.
In
view of above observation and direction, present petition is disposed
of by this Court without expressing any opinion on merits.
Direct
service is permitted.
[H.K.
RATHOD, J.]
#Dave
Top