Gujarat High Court Case Information System
Print
SCA/6396/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6396 of 2010
=====================================================
VADILAL
HIRABHAI VALAND MEMBER, BAKOR GROUP GRAM - Petitioner(s)
Versus
SARPANCH
& 7 - Respondent(s)
=====================================================
Appearance :
MR
JV JAPEE for Petitioner(s) : 1,
None for Respondent(s) : 1 - 4,6 -
8.
Mr.Amit P.Patel,learned ASST.GOVERNMENT PLEADER for
Respondent(s) :
5,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 14/06/2010
ORAL
ORDER
Mr.J.V.Japee,
learned counsel for the petitioner has been heard at length. It is
stated by him that the interest of justice would be met if the
petitioner is permitted to make a representation to the Secretary,
Panchayat, Urban Housing and Urban Development Department, State of
Gujarat, regarding the grievances voiced in the petition. Mr.Amit
P.Patel,learned Assistant Government Pleader has no objection, if
such a representation is permitted to be made.
In
view of the above, it is open to the petitioner to make a
representation to the Secretary, Panchayat, Urban Housing and Urban
Development Department, State of Gujarat, (Respondent No.5). If such
a representation is made by the petitioner, respondent No.5 shall
consider and decide the same in accordance with law,as expeditiously
as possible and without avoidable delay.
At
this stage, Mr.J.V.Japee,learned counsel for the petitioner prays
that he may be permitted to withdraw the petition. Permission to do
so, is granted. Petition is disposed of, as withdrawn. Direct service
of this order is permitted.
(Smt.Abhilasha Kumari,J)
arg
Top