Gujarat High Court High Court

Aabedbhai vs Johnbhai on 17 February, 2011

Gujarat High Court
Aabedbhai vs Johnbhai on 17 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/995/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 995 of 2011
 

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

AABEDBHAI
ASHIRVADBHAI CHRISTIYAN & 2 - Petitioner(s)
 

Versus
 

JOHNBHAI
SEMYUALBHAI CHRISTIYAN SINCE DECD. THROUGH HEIRS & 4 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
PS OZA for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 -
5. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 17/02/2011 

 

 
ORAL
ORDER

1. By
way of this petition under Article 227 of the Constitution of India,
petitioners have prayed for an appropriate writ, direction or order
quashing and setting aside the impugned order dated 04.09.2010 passed
by the Secretary (Appeals), Revenue Department, State of Gujarat in
Revision Application No.42/2009 in not granting the interim relief as
prayed for and/or not extending the interim relief further, during
the pendency and final disposal of the aforesaid Revision Application
No.42/2009.

2. Shri
P.S. Oza, learned advocate appearing on behalf of the petitioners has
stated at the Bar that if a suitable direction is issued directing
the Revisional Authority to decide and dispose of the Revision
Application No.42/2009 within stipulated time, petitioners will be
satisfied and they do not press for other reliefs.

3. In
view of the above and considering the request made by the learned
advocate appearing on behalf of the petitioners, present petition is
dismissed as not pressed. However, in the facts and circumstances of
the case, Secretary (Appeals), Revenue Department, State of Gujarat
is hereby directed to finally decide and dispose of the Revision
Application No.42/2009 in accordance with law and on merits at the
earliest and preferably within a period of six months from the date
of receipt of the present order.

4. With
this, present Special Civil Application is dismissed as not pressed.
Direct service is permitted.

(M.R.

Shah, J.)

*menon

   

Top