Gujarat High Court Case Information System
Print
SCA/802/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 802 of 2010
=========================================
BALABHAI
@HARMANBHAI MANGALBHAI PADHIYAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
MA PAREKH for
Petitioner(s) : 1,
MR NIKUNT RAVAL, AGP for Respondent(s) : 1 -
3
None for Respondent(s) : 4, 4.2.1, 4.2.2, 4.2.3,4.2.4
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/02/2010
ORAL
ORDER
By
way of this petition under Article 226 of the Constitution of India
the petitioner has challenged the ex parte ad-interim order passed by
the Gujarat Revenue Tribunal without approaching the Gujarat Revenue
Tribunal and/or without submitting an appropriate application either
for vacating the ad-interim relief and/or for hearing of the stay
application. Straightway such a petition under Article 226 of the
Constitution of India is not maintainable. Instead of rushing to
this Court by way of this petition the petitioner ought to have and
should have approached the Gujarat Revenue Tribunal by submitting an
appropriate application either for vacating the ad-interim relief
and/or for hearing of the stay application. Hence, the present
Special Civil Application is dismissed.
(M.R.
SHAH, J.)
siji
Top