Gujarat High Court Case Information System
Print
SCA/14037/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14037 of 2008
=========================================================
V.B.
CHAVDA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PANKAJ K SONI for
Petitioner(s) : 1,MS RAKSHA S DIKSHIT for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2008
ORAL
ORDER
The
petitioner has prayed to quash and set aside the office order dated
6th July 2006 passed by the respondent no.3 and other
connected orders imposing major punishment to the petitioner.
In
paragraph 2 of the petition the petitioner has made a statement that
he has filed an appeal before the respondent no.2 dated 31.10.2001
which is pending. In that view of the matter it is appropriate to
direct the respondent to decide the said appeal.
Accordingly
the respondent no.2 is directed to decide the appeal of the
petitioner, if it is not already decided, as expeditiously as
possible.
With
the above direction the petition is disposed of.
(K.S.Jhaveri,J.)
*Himanshu
Top