Gujarat High Court High Court

Abdul vs Collector on 1 July, 2011

Gujarat High Court
Abdul vs Collector on 1 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15353/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15353 of 2010
 

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


 

ABDUL
KARIM HAJI MAHMAD HUSEIN LAKDAWALA THROUGH POA & 4 -
Petitioner(s)
 

Versus
 

COLLECTOR
& 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MM SAIYED for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6 -
5. 
MR. DAVE, AGP for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
ORAL
ORDER

1. By
way of this petition under Article 226 of the Constitution of India,
the petitioners have prayed for an appropriate writ, direction and/
or order quashing and setting aside the impugned order dated
20/30.11.2009 passed by the Collector, Narmada passed in breach of
Condition Case No.5327 to 5232 of 2009 and the impugned order passed
by the Secretary (Appeals), Revenue Department, State of Gujarat
dated 14.6.2010 passed in Revision Application No.34 of 2009.

2. Shri
Saiyed, learned advocate for the petitioners has submitted that as
such considering the application submitted by the petitioners for
permanent sale, he does not press the present Special Civil
Application at this stage. However, he has requested to direct the
appropriate authority i.e.
Secretary (Appeals), Revenue Department, State of Gujarat and
Collector, Narmada to consider the and finally decide and dispose of
the application submitted by the petitioner at the earliest.

3. In
view of the above, present petition is dismissed as not pressed at
this stage. In the facts and circumstances of the case, concerned
respondents are hereby directed to consider and finally decide and
dispose of the application submitted by the petitioners for sale of
the land in question after following due procedure in accordance with
law and as per the policy of the State Government at the earliest but
not later than six month from the date of the present order.

(M.R.SHAH,J.)

kaushik

   

Top