Gujarat High Court
Haji vs Collector on 23 July, 2008
Gujarat High Court Case Information System
Print
SCA/6677/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION NO. 6677 OF 2008
======================================
HAJI
CHHOTUMIYA LALUMIYA MALEK - Petitioner(s)
Versus
COLLECTOR
& ANR. - Respondent(s)
======================================Appearance
:
Mr. D. R. Bhatt for
Petitioner(s).
Mr. Hukum Singh, AGP
for Respondent(s) : 1 &
2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/07/2008
ORAL
ORDER
The
petition is filed producing only the order passed by the Secretary,
which in turn confirmed the order passed by the Collector. Despite
time being granted, the order passed by the Collector is still not on
record. The petition was filed in February-2008 without full
annexures. The petition is, therefore, dismissed leaving liberty in
favour of the petitioner to file the petition afresh duly annexing
all the documents on record.
[Akil
Kureshi, J.]
kamlesh*
Top