Gujarat High Court High Court

Maulikbhai vs State on 30 March, 2010

Gujarat High Court
Maulikbhai vs State on 30 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1193/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1193 of 2010
 

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


 

MAULIKBHAI
RAGHUBHAI AJARA & 3 - Petitioners
 

Versus
 

STATE
OF GUJARAT & 9 - Respondents
 

======================================
Appearance : 
MR
CHIRAG B PATEL for the Petitioners. 
MR NEERAJ SONI, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
10. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
ORAL
ORDER

1. As
the present petition is against the order passed by the Revisional
Authority dated 17/09/2009 in refusing to grant stay of the order
passed by the Collector, Ahmedabad dated 11/06/2009 in Revision
Application No.100 of 2008, Mr.Chirag Patel, learned advocate
appearing on behalf of the petitioner has stated at the bar that if
suitable direction is issued directing the Revisional Authority to
decide and dispose of the Revision Application No.74 of 2009 at the
earliest, the petitioners do not invite any further reasoned order
and do not press the present petition as any observation in the
present petition may affect either parties in the Revision
Application. Mr.Neeraj Soni, learned Assistant Government Pleader
appearing on behalf of the Collector, Ahmedabad does not object to
the aforesaid prayer.

2. Hence,
without expressing any opinion on merits in favour of either parties,
the present petition is dismissed as not pressed. However, the
Revisional Authority i.e. Secretary (Appeals), Revenue Department,
State of Gujarat is hereby directed to decide and dispose of the
Revision Application No.74 of 2009 at the earliest and preferably on
or before 31/12/2010.

With
this, the present petition is dismissed as not pressed.

[M.R.SHAH,J]

*dipti

   

Top