Gujarat High Court Case Information System
Print
SCA/9033/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9033 of 2010
=========================================================
PRAKASH
MINERAL & INDUSTRIES - Petitioner(s)
Versus
GOVERNMENT
OF INDIA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PS PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MS JIRGA ZAVERI
AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/08/2010
ORAL
ORDER
Heard
learned advocate Mr. PS Patel on behalf of petitioner, learned AGP
Ms. Jirga Zaveri appearing for respondent state authority.
The
grievance of present petitioner is that order passed by Collector
Office, Mining Branch, Geology and Mining Department, Porbandar
dated 3/10/2009 challenged by petitioner in filing Revision
Application annexure B page 12 under section 30 and Rule 54 of
Mineral Concession Rules, 1960 on 12/11/2009. This Revision
Application is still pending before respondent no. 1 as not decided
so far. Therefore, request was made by advocate to Revisional
Authority by letter dated 28/1/2010 to decide Revision Application
filed by petitioner as early as possible. Before that on
28/11/2009, similar request was made by an advocate on behalf of
petitioner to Revisional Authority to decide Revision Application as
early as possible. Learned advocate Mr. Patel submitted that till
date Revision application is not decide by respondent authority.
In
light of this facts and back ground, it is directed to respondent
No. 1 Government of India, Secretary, Ministry of Coal and Mines
department of Mines, Mining Branch, 101, D Wing, Shashtri Bhavan,
New Delhi to decide Revision application of present petitioner which
has been filed on 12/11/2009 after giving reasonable opportunity of
hearing to petitioner within a period of three months from date of
receiving copy of present order in accordance with law and
communicate decision to petitioner immediately.
In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.
It
is made clear by this Court that this direction is applicable only
in one Revision Application pertaining to present petitioner for
rest of Revision Applications, which are pending before Revisional
Authority, let petitioner may file separate petition before this
Court.
(H.K.RATHOD,
J)
asma
Top