Gujarat High Court Case Information System
Print
MCA/722/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 722 of 2011
In
SPECIAL
CIVIL APPLICATION No. 10880 of 2010
=========================================================
WINDSON
ENTERPRISE THRO A K GHINAIYA THRO POA NAG - Applicant(s)
Versus
A
M SOLANKI & 4 - Opponent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR ANANAND L SHARMA, AGP for Opponent(s) : 1.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/03/2011
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
In
this application, prayer made by applicant to direct opponent No.1 to
decide and finalise claim of applicant as early as possible.
In
this matter, while passing order in Special Civil Application
No.10880 of 2010 on 9th September, 2010 in Para 4, which
is quoted as under, this Court has directed opponent No.1 to consider
representations made by applicant.
“4. It
is directed to the respondent No.1 – Commissioner of Fisheries
to consider a representation dated 03.03.2010 alongwith a
representation made on 17.02.2010 to the Minister, Fisheries and
earlier representation of 22.06.2009
made to the Commissioner of Fisheries and to examine the grievance on
the basis of existing Government policy at the prevailing time and to
pass appropriate reasoned order within 2 (Two) months from the date
of receiving a copy of this order and to immediately communicate the
decision to the petitioner.”
The
grievance of present applicant is that in spite of aforesaid
direction issued by this Court, no decision has been taken by
opponent No.1 till date, therefore, applicant has filed present
application for further direction.
In
light of this background and considering fact that more than six
months have passed and though this Court has directed opponent No.1
to consider representation of applicant on 9th September,
2010, even though opponent No.1 has not taken any decision in the
matter. Therefore, being one more opportunity, it is directed to
opponent No.1 to comply with order passed by this Court on 9th
September, 2010 in Special Civil Application No.10880 of 2010 as
early as possible on or before 31st May, 2011 and
communicate decision to petitioner immediately, failing which, this
Court will take serious view in this matter.
In
view of above observation and direction, present application is
disposed of.
[H.K.
RATHOD, J.]
#Dave
Top