Gujarat High Court High Court

Balubhai vs State on 13 January, 2010

Gujarat High Court
Balubhai vs State on 13 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11337/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11337 of 2009
 

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


 

BALUBHAI
PRABHUDAS PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT, THRO' CHIEF SECRETARY, REVENUE DEPARTMENT & 7 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
TATTVAM K PATEL for
Petitioner(s) : 1, 
MR MR MENGDE, AGP for Respondent(s) : 1 -
3 
None for Respondent(s) : 4 - 5, 5.2.1, 5.2.2, 5.2.3,5.2.4 - 7,
7.2.1, 7.2.2, 7.2.3, 7.2.4, 7.2.5, 7.3.1, 7.3.2,7.3.3 -
8. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 13/01/2010 

 

ORAL
ORDER

Shri
Tattvam K. Patel, learned advocate appearing on behalf of the
petitioner seeks permission to withdraw the present Special Civil
Application with a liberty to file two separate petitions
challenging the judgement and order passed by the Gujarat Revenue
Tribunal passed in Revision Application No. 575/1991 as well as in
Revision Application No. 667/1991. Permission is accordingly
granted. The present Special Civil Application is dismissed as
withdrawn with the above liberty. As and when the aforesaid
separate petitions are filed, the same shall be considered in
accordance with law on its own merits.

(M.R.

SHAH, J.)

siji

   

Top