Gujarat High Court Case Information System
Print
SCA/14199/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14199 of
2011
=========================================================
PATEL
BHARATBHAI CHHANABHAI - Petitioner
Versus
STATE
OF GUJARAT & 5 - Respondents
=========================================================
Appearance :
MR
DILIP L KANOJIYA for
Petitioner : 1
MS. V.S.PATHAK LD. AGP for Respondent : 1
None
for Respondents : 2 -
6.
========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/09/2011
ORAL
ORDER
Learned advocate Shri
Sanjanwala with Shri Dilip L. Kanojiya appearing for the petitioner
seeks permission to withdraw this petition and makes request that
the order impugned in the Revision is in fact order, which could not
have been passed at all and therefore, let there be a direction to
the concerned authority for expeditious hearing and disposing of the
Revision Application whereunder the interim relef is rejected vide
order dated 11.08.2011.
Learned AGP, on advance
copy submitted that the original order impugned in the revision is
that of the year 2002, Court may pass appropriate order.
This Court is of the
view that though the order impugned in the revision is old but when
the applicant has approached the concerned authority, the same
deserves to be disposed of as expeditiously as possible. Hence,
while granting permission to withdraw this petition, it is observed
that the respondent authority, before whom the Revision Application
is pending, may decide the same as expeditiously as possible,
preferably within six months from the date of receipt of this order.
Permission as sought for is granted. The matter is disposed of as
withdrawn.
At this stage, Shri
Sanjanwala, learned advocate submitted that let there be a direction
to the authority to decide the matter on merits without being
infulenced by the interim order. The apprehension expressed by Shri
Sanjanwala is misconceived, it goes without saying that the
authority will have to decide the matter in accordance with law.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top