SCA/7392/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7392 of 2008 ========================================================= VIJAYBHAI HATHISING SHAH & 1 - Petitioner(s) Versus CHETANKUMAR AMBALAL PATEL & 10 - Respondent(s) ========================================================= Appearance : MR SHALIN N MEHTA for Petitioner(s) : 1 - 2. NOTICE SERVED BY DS for Respondent(s) : 1 - 6,8 - 11. MR JIGAR M PATEL for Respondent(s) : 7, MR JK SHAH, AGP for Respondent(s) : 8, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 17/07/2008 ORAL ORDER
Heard
the learned advocates appearing for the parties for final disposal
of the petition.
Short
grievance of the petitioners is that their revision application
along with stay is pending before the Revenue Secretary since
February 2008, even without preliminary hearing of stay.
In
view of the order that I propose to pass which in my view would
prejudice no one, it is not necessary to outline full details of the
controversy between the parties. Suffice to note the statement of
Counsel for the petitioners that next date of hearing before Revenue
Secretary is 31.7.2008.
Learned
advocate Shri Jigar Patel for the contesting respondent stated that
though no notice has been issued to his client, they will remain
present on the said date before the said authority.
Considering
the nature of urgency involved, the concerned authority is requested
to take up the request of the petitioners for interim injunction
pending the revision application on 31.7.2008 and pass appropriate
orders thereof as early as possible thereafter.
With
these directions the petition is disposed of. Liberty to apply in
case of difficulty.
(Akil
Kureshi,J.)
(raghu)