Gujarat High Court Case Information System Print SCA/870420/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8704 of 2008 ========================================================= MANHARBHAI MULJIBHAI KAKADIA & 1 - Petitioner(s) Versus MAMLATDAR & 2 - Respondent(s) ========================================================= Appearance : MR DILIP L KANOJIYA for Petitioner(s) : 1 - 2. NOTICE SERVED BY DS for Respondent(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 26/08/2008 ORAL ORDER
Heard
learned advocates appearing for the parties for final disposal of
the petition. It is not in dispute that under similar circumstances
by an order dated 12.8.2008 passed in Special Civil Application
No.6285 of 2008 and allied matters, the group of petitions were
disposed of by giving suitable directions. Therefore without
repeating reasons for the same, the present petition is also
disposed of in similar fashion by giving following directions.
(1) The
Collector concerned shall take appropriate decision whether the
orders of the Mamlatdar and ALT need to be taken in revision within
four weeks from today.
(2) If
the Collector decides to take the orders of the Mamlatdar under
revision, such revision may be decided after hearing the concerned
persons expeditiously and preferably within three months from the
Collector taking such decision to take orders of the Mamlatdar under
revision.
(3) Such
an exercise shall be subject to further orders that the Division
Bench may pass in Letters Patent Appeal that has been filed by the
Government against the decision of the learned Single Judge in
Special Civil Application No.9609 of 2006 and connected matters .
With these
directions, this petition is disposed of accordingly.
(AKIL
KURESHI, J.)
ashish//
Top