Gujarat High Court High Court

Special Civil Application No. … vs Unknown on 3 August, 2010

Gujarat High Court
Special Civil Application No. … vs Unknown on 3 August, 2010
Author: H.K.Rathod,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 1337 of 2003



     --------------------------------------------------------------
     RAJPUT RANJITSINH DANAJI
Versus
     CHIEF ENGINEER G.E.B.
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 1337 of 2003
          MR MM PRAJAPATI for Petitioner No. 1
          .......... for Respondent No. 1-3


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


              CORAM : MR.JUSTICE H.K.RATHOD


              Date of Order: 03/05/2003


ORAL ORDER

Heard learned advocate Mr. Prajapati for the
petitioner. Learned advocate Mr. Prajapati has
submitted that the petitioner will make appropriate
detailed representation in the subject matter of this
petition before the respondents within one month from the
date of receipt of copy of this order. He has further
submitted and requested for directing the respondents to
decide such representation that may be made by the
petitioner in accordance with law within some reasonable
period.

Considering the submissions made by the learned
advocate Mr. Prajapati for the petitioner and the
averments made by the petitioner in this petition, it is
directed to the petitioner to make detailed
representation to the respondents within one month in the
subject matter of this petition. As and when such
representation made by the petitioner is received by the
respondents, it is directed to the respondents to decide
and examine the grievance of the petitioner in light of
the reply given by the respondents dated 13.9.1984 and
11.2.1985 and to pass appropriate order in accordance
with law within three months from the date of receipt of
representation from the petitioner. With these
observations and directions, this petition is disposed of
at this stage without observing anything on merits.

Dt. 3.5.2003.(H.K. Rathod,J.)
Vyas