Gujarat High Court Case Information System
Print
SCA/8459/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8459 of 2011
=========================================================
ANIRUDDHSINGH
AJITSINH PARMAR - Petitioner(s)
Versus
SECRETARY
REVENUE DEPARTMENT , APPEALS & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL K SHAH for
Petitioner(s) : 1,
MR.HK PATEL, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 - 4,4.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/08/2011
ORAL
ORDER
Shri
S.K.Shah, learned advocate appearing for petitioner seeks permission
to withdraw this petition, advancing into submission on merits as the
Revision Application is pending. He submits that the Court may direct
the respondent No.1 to decide the Revision Application No.65/2010
preferred by the present petitioner as expeditiously as possible.
Learned
AGP Mr.H.K.Patel for respondent No.1 has no objection.
Permission
as prayed for, is granted. Respondent No.1 has not granted any
interim relief is under obligation to decide the Revision Application
as expeditiously as possible.
Application
for interim relief is rejected. Revision Application filed by the
petitioner be decided preferably within four months from the date of
receipt of this order.
Petition
stands disposed of, as withdrawn.
(S.R.Brahmbhatt,
J.)
dks
Top