IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 10529 of 1996
--------------------------------------------------------------
GURUKRUPA OCTROI CO
Versus
DISTRICT PANCHAYAT APPEAL COMMITTEE
--------------------------------------------------------------
Appearance:
MR PJ PATEL for Petitioner
MR DD VYAS for Respondent No. 1
MS MEGHA JANI for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE K.R.VYAS
Date of Order: 08/07/97
ORAL ORDER
In view of the fact that an alternative remedy is
provided under section 259 of the Panchayats Act, I see
no reason to entertain the petition at this stage. It
will be open to the petitioner to file a revision
application under the Act raising all contentions as may
be available to it.As and when such a revision
application is filed, it wil,l be considered on its own
merits as early as possible and preferably within a
period of six months from the date of filing of such an
application. In view of this the petition stands
disposed of as rejected.
(K.R.Vyas,J.)