Gujarat High Court Case Information System
Print
SCA/318/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 318 of 2010
=========================================
RAVALIYA
KANABHAI DAYABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT, THROUGH SPECIAL SECRETARY, REVENUE DEPT. & 2 -
Respondent(s)
=========================================
Appearance :
MR
AMAR D MITHANI for
Petitioner(s) : 1,
MR NIKUNT RAVAL, AGP for Respondent(s) : 1 -
2
None for Respondent(s) :
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/01/2010
ORAL
ORDER
1. As
the main Revision Application, being Revision Application No.
46/2009, is pending before the Secretary (Appeals), Revenue
Department, State of Gujarat and any observations that may be made by
this Court will affect the case of the petitioner, Shri Mithani,
learned advocate appearing on behalf of the petitioner does not press
the present petition, however, has requested that the revisional
authority be directed to decide and dispose of the Revision
Application at the earliest and within the stipulated time and all
the contentions, which are available to the petitioner, be kept open.
2. In
view of the above, the present Special Civil Application is dismissed
as not pressed. In the facts and circumstances of the case, the
revisional authority is directed to decide and dispose of Revision
Application No. 46/2009 at the earliest and preferably within the
period of four months from the date of receipt of the present order.
It goes without saying that it will be open for the petitioner to
make all the contentions, which are available to him, under law and
the same shall be considered by the revisional authority in
accordance with law on its own merits.
Direct
service is permitted.
(M.R.
SHAH, J.)
siji
Top