Gujarat High Court Case Information System
Print
SCA/4993/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4993 of 2005
=========================================================
JAYANTIBHAI
HIRABHAI PRAJAPATI & 10 - Petitioner(s)
Versus
STATE
OF GUJARAT & 17 - Respondent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 11.
GOVERNMENT PLEADER for Respondent(s) : 1 -
5.
RULE SERVED for Respondent(s) : 1 - 4.
RULE NOT RECD BACK
for Respondent(s) : 5, 11, 15,
RULE UNSERVED for Respondent(s) :
6,
MR AJ YAGNIK for Respondent(s) : 7 - 10,12 - 14,16 -
18.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/02/2010
ORAL
ORDER
By way of this petition the
petitioners have prayed to quash and set aside the action of the
authorities of Geology and Mines Department of creating leasehold
rights in respect of respondents no.7 to 18 in breach of rules,
regulations and Government Circulars and directions, directing
respondents no.1 and 2 to call for the inquiry report prepared by
respondent no.6 and direction to respondent no.1 and 2 to take
appropriate decision on the revision/ renewal application of the
petitioners.
In view of Affidavit in
reply filed by the respondent no.5, the grievance of the petitioners
are resolved hence this petition does not survive. Hence the
petition stands disposed of accordingly. Accordingly rule is
discharged. Liberty to apply in case of any difficulty.
[K.S.Jhaveri,J.]
*Himansu
Top