Gujarat High Court High Court

Special Civil Application No. 161 … vs Unknown on 2 August, 2011

Gujarat High Court
Special Civil Application No. 161 … vs Unknown on 2 August, 2011
Author: Mohit S. Shah,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 161 of 2002



     --------------------------------------------------------------
     RM DAMOR
Versus
     DISTRICT SUPPLY OFFICER
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 161 of 2002
          MR HR PRAJAPATI for Petitioner No. 1
          .......... for Respondent No. 1


     --------------------------------------------------------------


              CORAM : MR.JUSTICE M.S.SHAH


              Date of Order: 11/01/2002


ORAL ORDER

In view of the submission made by the learned
counsel for the petitioner that the respondent proposes
to give authorization for running a fair price shop to
another party even before holding any inquiry against the
petitioner in accordance with law and without holding the
petitioner to be guilty, notice returnable on 25.1.2002.
Mr KP Raval, learned AGP upon whom an advance
copy of this petition is being served is requested to
find out when the inquiry against the petitioner is
likely to be completed and whether alternative
arrangements have been made for transferring the ration
cards to other fair price shop/s in the nearby area.
In the meantime, the grant of any authorization
will be subject to further orders which may be passed in
this petition.

Direct Service is permitted.

(M.S. Shah, J.)
sundar/-