Gujarat High Court Case Information System
Print
SCA/7210/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7210 of 2010
=========================================
BHAGWATSINH
GAJSINH PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================
Appearance
:
MR CL SONI
for Petitioner(s) : 1,
MR
PRANAV DAVE, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 - 7, 9,
MR PS CHAMPANERI for Respondent(s) :
8,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/07/2010
ORAL
ORDER
Shri
C.L. Soni, learned advocate appearing on behalf of the petitioner
does not press the present petition as main Revision Application is
yet to be decided and disposed of by the Secretary (Appeals), Revenue
Department, State of Gujarat. However, he has requested to make
suitable observation so that Revision Application is heard
expeditiously.
Under
the circumstances, present petition is dismissed as not pressed. It
will be open for the petitioner to submit an appropriate application
for expeditious hearing of the Revision Application, which may be
considered by the Secretary (Appeals), Revenue Department, State of
Gujarat, considering the urgency shown and looking to its own board
and other old pending matters.
(M.R.
Shah, J.)
*menon
Top