Gujarat High Court High Court

Women’S vs State on 24 March, 2011

Gujarat High Court
Women’S vs State on 24 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3705/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3705 of 2011
 

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


 

WOMEN'S
CRICKET ASSOCIATION OF BANASKANTHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
KIRIT J MACWAN for
Petitioner(s) : 1, 
MR. DAVE, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/03/2011 

 

 
ORAL
ORDER

1. Present
petition arises out of the interlocutory order passed by the learned
Revisional Authority dismissing the stay application submitted by the
petitioner during the pendency and final disposal of Revision
Application No.21 of 2010. At the outset, it is required to be noted
that as such there is no interim relief since 13th
October, 2010 and still nothing is pointed out in between the land is
transferred and/ or allotted to some other persons. Under the
circumstances, it appears to the Court that if the suitable direction
is issued directing the Revisional Authority to decide and dispose of
the Revision Application, it will meet the ends of justice.

2. In
view of the above, present Special Civil Application is disposed of
without further entering into the merits of case by directing the
Revisional Authority to decide and dispose of the revision
application in accordance with law and on merits. Revisional
Authority may take up the matter for final hearing at the earliest,
however looking to its own board and other old pending matters. With
this, present Special Civil Application is disposed of. Direct
service is permitted.

(M.R.SHAH,J.)

kaushik

   

Top