Gujarat High Court
Haji vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
SCA/3726/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3726 of 2011
With
SPECIAL
CIVIL APPLICATION No. 3727 of 2011
=========================================================
HAJI
SULAIMANBHAI ABDULBHAI KUSHKIWALA & 5 - Petitioners
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance :
MR
NIRAL R MEHTA for
Petitioners : 1 - 6.
MS MANISHA NAGSINGHANI AGP for Respondent :
1,
None for Respondents : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/03/2011
COMMON
ORAL ORDER
Deputy
Secretary, Revenue Department (Appeal), Ahmedabad is directed to
decide the Revision Application No. 5 of 2010 and Revision
Application No. 3 of 2010 pending with him in accordance with law
without being influenced by this order as early as possible
preferably within three months from the date of receipt of copy of
this order without fail. With this observation, these petitions stand
disposed of. Direct service permitted.
Registry
is directed to keep the copy of this order in another matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top