Gujarat High Court High Court

Rajabhai vs Raghavjibhai on 12 January, 2010

Gujarat High Court
Rajabhai vs Raghavjibhai on 12 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13042/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13042 of 2009
 

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


 

RAJABHAI
MANJIBHAI PARMAR & 1 - Petitioner(s)
 

Versus
 

RAGHAVJIBHAI
MOHANBHAI & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PS CHAMPANERI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
 
ORAL
ORDER

The
grievance which was voiced in the present special civil application
was not deciding the said application by the Secretary (Appeals),
Revenue Department, State of Gujarat.

It
is reported that now the stay application is already heard and kept
for orders.

In
view of the above, present petition is dismissed as having become
infructuous.

However,
Secretary (Appeals), Revenue Department, State of Gujarat is hereby
directed to pronounce the order on stay application at the earliest.
It goes without saying that if any adverse order is
passed by the Revisional Authority on the said
application, it will always be open for the petitioner
to challenge the same which can be considered in accordance with law
and on merits and dismissal of the present special civil application
shall not come in the way of the petitioner.

(M.R.SHAH,
J.)

(ashish)

   

Top