Gujarat High Court High Court

Arjan vs Parbat on 9 July, 2010

Gujarat High Court
Arjan vs Parbat on 9 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7852/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7852 of 2010
 

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


 

ARJAN
RAJA SHIR & 1 - Petitioner(s)
 

Versus
 

PARBAT
RAJSI SHIR & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
VH KANARA for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/07/2010 

 

 
ORAL
ORDER

1. Considering
judgments of the Bombay High Court in the case of Babaji
Kondaji Mali Vs. Bala Fakira Mahar, reported in 1938
BLR (Vol.40) Page 104; in the case of Dalpat
Zopdoo Patil Vs. Mahadu Uka, reported in 1912 BLR
(Vol.14) Page 259; and in the case of Purshottam
Janardhan Chaphakar Vs. Mahadu Pandu Turmalkar,
reported in 1912 BLR (Vol14) Page 947, Revision Application is
maintainable against the order passed by the Deputy Collector. Shri
Kanara, learned advocate has submitted that he may be permitted to
file a Revision Application and that it may cause some delay in
doing so. It will be open for the petitioners to contend in the
revision application that they were prosecuting the present Special
Civil Application and therefore there is delay in filing the same and
the same may be considered while deciding the application for
condonation of delay.

2. With
this observation and liberty in favour of the petitioners to file
revision application, the present Special Civil Application is
dismissed.

(M.R.

Shah, J.)

*menon

   

Top