Gujarat High Court High Court

Balabhai vs State on 1 February, 2010

Gujarat High Court
Balabhai vs State on 1 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/802/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 802 of 2010
 

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


 

BALABHAI
@HARMANBHAI MANGALBHAI PADHIYAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MA PAREKH for
Petitioner(s) : 1, 
MR NIKUNT RAVAL, AGP for Respondent(s) : 1 -
3 
None for Respondent(s) : 4, 4.2.1, 4.2.2, 4.2.3,4.2.4
 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 01/02/2010 

 

ORAL
ORDER

By
way of this petition under Article 226 of the Constitution of India
the petitioner has challenged the ex parte ad-interim order passed by
the Gujarat Revenue Tribunal without approaching the Gujarat Revenue
Tribunal and/or without submitting an appropriate application either
for vacating the ad-interim relief and/or for hearing of the stay
application. Straightway such a petition under Article 226 of the
Constitution of India is not maintainable. Instead of rushing to
this Court by way of this petition the petitioner ought to have and
should have approached the Gujarat Revenue Tribunal by submitting an
appropriate application either for vacating the ad-interim relief
and/or for hearing of the stay application. Hence, the present
Special Civil Application is dismissed.

(M.R.

SHAH, J.)

siji

   

Top