Gujarat High Court High Court

Viralgiri vs State on 15 March, 2011

Gujarat High Court
Viralgiri vs State on 15 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/21/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 21 of 2011
 

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


 

VIRALGIRI
J GOSWAMI - PETITIONER
 

Versus
 

STATE
OF GUJARAT & 2 - RESPONDENT
 

=================================================
 
Appearance : 
MR
DHARMESH V SHAH for PETITIONER : 1, 
MR PK JANI, GOVERNMENT PLEADER
for RESPONDENT : 1 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 15/03/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
writ petition has been preferred by the petitioner in public interest
alleging illegal activities, illicit supply of liquor and gambling
activities in the town of Kalol, District Gandhinagar. A prayer has
been made in general in nature and the matter is required to be
looked into by the authorities and some FIR appears to have already
been lodged since 2009.

Inspite
of giving any finding on merit, we allow the petitioner to approach
the Collector, Gandhinagar and the District Superintendent of Police,
Gandhinagar and bring the aforesaid facts to their notice. The
authorities on receipt of such representation will get the matter
inquired into and, if so necessary, will take appropriate action.

This
writ petition stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/*

   

Top