Gujarat High Court High Court

Sumara vs State on 22 February, 2011

Gujarat High Court
Sumara vs State on 22 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1232/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1232 of 2011
 

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

SUMARA
MOHMAD IDRISH MAHEBUBMINYA & 23 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH AGP & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR KIRTIDEV
R DAVE for
Petitioner(s) : 1 - 24.MR RAHUL K DAVE for Petitioner(s) : 1 - 4,6 -
14,16 - 24. 
MS JIRGA JHAVERI, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/02/2011 

 

ORAL
ORDER

1. Ms.

Jirga Jhaveri, learned Assistant Government Pleader appearing on
behalf of Collector, Sabarkantha under the instructions of Shri J.S.
Yadav, Deputy Collector, Himatnagar has stated at the Bar that Appeal
preferred by the petitioners is registered as Appeal No.2/2011 and
next date of hearing is kept on 7th March 2011. Shri
Kirtidev Dev, learned advocate appearing on behalf of the petitioners
has stated at the Bar that if suitable direction is issued directing
the Collector, Sabarkantha to decide and dispose of the said Appeal
at the earliest, petitioners will be satisfied.

2. In
view of the above and without expressing anything on merits in favour
of either parties, Collector, Sabarkantha is hereby directed to
decide and dispose of the Appeal No.2/2011 at the earliest after
giving opportunity to all concerned.

3. With
this, present petition is disposed of. Direct service is permitted.

(M.R.

Shah, J.)

*menon

   

Top