Gujarat High Court Case Information System
Print
CRA/60/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 60 of 2008
With
CIVIL
REVISION APPLICATION No. 61 of 2008
To
CIVIL
REVISION APPLICATION No. 64 of 2008
=========================================================
STATE
OF GUJARAT THRO' SECRETARY & 2 - Applicants
Versus
S.B.PATEL
? Respondent
=========================================================
Appearance
:
MR
NEERAJ SONI AGP for Applicants : 1 - 3.
MR SUNIL MEHTA FOR SK
BUKHARI for RESPONDENT
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 31/03/2008
COMMON
ORAL ORDER
Learned
AGP Shri Soni for the applicants submits that as the order impugned
in these Civil Revision Applications being interlocutory, the
revision applications would be not maintainable in view of the
decision of the Apex Court in case of COL. ANIL KAK (RETD.)
VS. MUNICIPAL CORPN., INDORE AND OTHERS, reported in
(2005) 12 SCC 734. He seeks permission to convert these Civil
Revision Applications into that of Special Civil Applications under
Article 227 of the Constitution of India. The permission as sought
for is granted. Registry is directed to take appropriate steps
hereafter for treating these Civil Revision Applications under
Article 227 of the Constitution of India and necessary amendment in
cause title and titling of the petition be supplied by the
petitioner.
Office
is directed to place the copy of this order in each Civil Revision
Application.
(S.R.BRAHMBHATT,
J.)
pallav
Top