IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 12309 of 2001
with
SPECIAL CIVIL APPLICATION No 12311 of 2001
--------------------------------------------------------------
JEVANTIBEN LAJPATRAY LALWANI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 12309 of 2001
MR PRASHANT G DESAI for Petitioner No. 1
GOVERNMENT PLEADER for Respondent No. 1,3-4
MR VC DESAI for Respondent No. 2
2. Special Civil Application No. 12311 of 2001
MR PRASHANT G DESAI for Petitioner No. 1
GOVERNMENT PLEADER for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE J.N.BHATT
and
MR.JUSTICE H.H.MEHTA
Date of Order: 25/11/2002
ORAL ORDER
(Per : MR.JUSTICE J.N.BHATT)
These two matters are notified pursuant to the
notes given by the learned Advocate for the purpose of
withdrawal on account of the fact that the regularization
proceedings in relation to the land in question are
pending before the District Magistrate, Collector Office,
which has desired to first withdraw both these petitions.
Such an application is also given and placed on record.
We have gone through the said application, the
notes. In view of the aforesaid aspect, the learned
Counsel Mr. Desai seeks permission to withdraw these two
petitions which are pending with the liberty reserved in
case of any adverse decision and that time bound frame
for disposal of on going proceedings for regularization
may be directed.
Both these applications are permitted to be
withdrawn at this stage. Obviously, therefore, both
these petitions require to be dismissed as withdrawn on
the aforesaid grounds. The concerned officer dealing
with regularization proceedings shall accord priority to
these matters and dispose of such proceedings as
expeditiously as possible in accordance with law.
Liberty in case of any adverse decision is obviously
reserved. Both these petitions therefore stand dismissed
as withdrawn. Rule is discharged. Interim relief
granted earlier shall stand vacated.
( J.N.Bhatt,J.)
( H.H.Mehta,J.)
stanley-jnb.