Gujarat High Court Case Information System
Print
SCA/14449/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14449 of
2011
=========================================================
SHANTABEN
CHIMANLAL PATEL & 4 - Petitioners
Versus
STATE
OF GUJARAT THRO.SECRETARY & 2 - Respondents
=========================================================
Appearance :
MR
BS BRAHMBHATT for
Petitioners : 1 - 5
MS. ARCHANA C. RAVAL LD. AGP for Respondent :
1
None for Respondent : 2
MR MP PRAJAPATI for Respondent :
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/10/2011
ORAL
ORDER
Shri B.S. Brahmbhatt,
learned advocate appearing for the petitioners seeks permission to
withdraw this petition, as the Revision application is pending and
only the interim order is sought to be challenged in this petition.
Permission, as sought
for is granted. The matter is disposed of as withdrawn. At this
stage, Shri Brahmbhatt has prayed that let there be a direction to
the concerned respondent i.e. respondent no.1 for expeditious
disposal of the Revision Application pending before him, wherein the
interim order is passed which is impugned in this petition to which
learned Assistant Government Pleader, on advance copy, and learned
counsel for respondent no.3 have no objection.
Hence, respondent no.1
is hereby directed to dispose of the Revision Application filed by
respondent no.3, as expeditiously as possible preferably within six
months from the date of receipt of this order. The petition is
disposed of as having been withdrawn. Direct service is permitted.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top