Gujarat High Court High Court

Ambabhai vs State on 9 September, 2011

Gujarat High Court
Ambabhai vs State on 9 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12664/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12664 of 2011
 

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


 

AMBABHAI
KALABHAI VANSWELIA - Petitioner
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=================================================
 
Appearance : 
MR
PRADEEP PATEL for Petitioner: 
MR HK PATEL, LD. AGP for Respondents
: 1 - 3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 09/09/2011 

 

 
 
ORAL
ORDER

Shri
Pradeep Patel, learned advocate appearing for the petitioner seeks
permission to withdraw this petition without making submission on
merits and prays that the Court may direct the respondent before
whom the revision application is pending to decide it expeditiously.
Learned AGP appearing on advance copy submitted that the request for
regularization is turned down by the District Collector and the
revisional authority has rejected prayer for interim relief. In view
of this, the Court may pass appropriate order.

This
Court is of the view that when the citizen is before the authority
with an application under the remedy provided under the statute, the
authority is under an obligation to dispose of it as expeditiously
as possible, and therefore, without expressing any opinion on merit,
it is appropriate to direct the respondent before whom the revision
application is pending, to dispose of the same as expeditiously as
possible, preferably within six months from the date of receipt of
writ of this order. With this observation the permission as sought
for is granted. Petition is disposed of as withdrawn. No order as to
cost.

It
goes without saying that the authority concerned shall decide the
revision application without being influenced by the fact that
present petition is withdrawn from the Court. Direct service
permitted.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top