Gujarat High Court High Court

V vs State on 12 July, 2011

Gujarat High Court
V vs State on 12 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3625/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3625 of 2011
 

 
 
=========================================================

 

V
M RABARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BHARGAVI G THAKAR for
Petitioner(s) : 1, 
MR. MAULIK NANAVATI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 -
3. 
NOTICE SERVED BY DS for Respondent(s) : 3, 
MR PINAKIN M
RAVAL for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. Bhargavi G. Thakkar, appearing on behalf of
petitioner, learned AGP, Mr. Maulik Nanavati, appearing on behalf of
respondent no.1 and 2 and learned advocate Mr. Pinakin Raval,
appearing on behalf of respondent no.3.

The
grievance of the present petitioner is that State Government by
order dated 11.3.2010 has not sanctioned actual expenses which has
been incurred by petitioner being medical reimbursement. Therefore,
that order dated 11.3.2010 is challenged in present petition.
Against that no representation has been made by petitioner and
straightway this petition is filed. Therefore, let petitioner may
make detailed representation to respondent nos.1 and 2 within a
period of one month from the date of receiving copy of present order.
As and when respondent nos.1 and 2 receive such representation from
petitioner, it is directed to both respondents to reconsider earlier
decision dated 11th March,2010 and reexamine the case of
petitioner with sympathetic approach and also to consider that
circumstances which has been pointed out by petitioner, can be
considered to be a special case or not as per resolution and,
thereafter, to pass appropriate reasoned order, considering medical
treatment and disease and particular facts within a period of three
months from the date of receiving such representation from petitioner
and communicate decision immediately to petitioner.

In
view of above observations and directions, present petition is
disposed of by this Court without expressing any opinion on merits.
However, in case, if ultimate decision is adverse to petitioner, then
it is open for petitioner to challenge the same before appropriate
Forum in accordance with law. Direct service is permitted.

(H.K.RATHOD,J.)

Vahid

   

Top