Gujarat High Court High Court

Muljibhai vs State on 23 August, 2010

Gujarat High Court
Muljibhai vs State on 23 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/17960/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17960 of 2005
 

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

MULJIBHAI
GOVINJI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

==========================================  
Appearance
: 
MR
DILIP B RANA for
Petitioner(s) : 1, 
MR. P.D.BHATE ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/09/2005 

 

 
 
ORAL
ORDER

A
grievance is made that though the stay application was heard on
25.8.2005, no order has been passed by the Revisional Authority on
the stay application and the hearing is now kept on 3rd
September, 2005. Shri D.B.Rana, learned advocate appearing on behalf
of the petitioner has also further submitted that in the meantime,
the position is also changed and only because of the fact that the
stay application was not heard, the same has taken place. In the
facts and circumstances of the case, the Revisional Authority is
directed to decide and dispose of the stay application on 3rd
September, 2005 itself and communicate the outcome to the parties
immediately.

With this observation and
direction, the present Special Civil Application is disposed of at
this stage.

Shri P.D.Bhate, learned AGP
is also directed to communicate this order to the Revisional
Authority.

Direct Service is
permitted today.

(M.R.SHAH,
J.)

kdc.

   

Top