Gujarat High Court High Court

Special Civil Application No. … vs Unknown on 24 November, 2010

Gujarat High Court
Special Civil Application No. … vs Unknown on 24 November, 2010
Author: Mr.Bhawani Singh,&Nbsp;Honourable H.K.Rathod,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 15118 of 2004



     --------------------------------------------------------------
     SUMANBHAI BHAGUBHAI BHAVSAR
Versus
     STATE GOVERNMENT
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 15118 of 2004
          MR HS MUNSHAW for Petitioner No. 1


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


               CORAM : HON'BLE THE CHIEF JUSTICE


                       HON'BLE MR.JUSTICE H.K.RATHOD


               Date of Order: 29/11/2004


ORAL ORDER

(Per : HON’BLE THE CHIEF JUSTICE)

Grievance raised by the petitioner has been
examined by the authority under the Gujarat Panchayats
Act, 1993, particularly, the appellate authority has
allowed the appeal of the person against whom grievance
has been raised. Therefore, matter is not fit to be
examined under Article 226/ 227 of the Constitution of
India. Petition is accordingly dismissed.

(BHAWANI SINGH)
CHIEF JUSTICE

(H.K.RATHOD)
JUDGE

(sunil)