Gujarat High Court High Court

Jesabhai vs State on 27 September, 2011

Gujarat High Court
Jesabhai vs State on 27 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2440/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2440 of 2011
 

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


 

JESABHAI
JIVABHAI CHUDASMA - Petitioner
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondents
 

======================================
Appearance : 
MR
DP KINARIWALA for the Petitioner. 
MS JIRGHA JHAVERI, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/02/2011 

 

 
ORAL
ORDER

The
present petition is filed against the interim order passed by the
Additional Development Commissioner, State of Gujarat, Gandhinagar in
Appeal No.174/2010. Considering the fact that the hearing of the
appeal by Additional Development Commissioner, State of Gujarat,
Gandhinagar is fixed on 1st March,2011, the present
petition is not entertained. However, Additional Development
Commissioner, State of Gujarat, Gandhinagar is hereby directed to
finally decide and dispose of the said appeal either on 1st
March,2011 itself or at the earliest but not later than 8th
March,2011.

With
this, the present petition is disposed of.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top