Gujarat High Court High Court

Chatbar vs District on 23 September, 2010

Gujarat High Court
Chatbar vs District on 23 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11409/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

		
 

		SPECIAL
CIVIL APPLICATION No. 11409 of 2010
 

 


 

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


 

CHATBAR
HARSHAD HARILAL - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 2 - Respondent(s)
 

===========================================================
Appearance : 
MR
PS CHAMPANERI for Petitioner(s) : 1, 
MR RASHESH RINDANI AGP for
Respondent(s) : 1 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 23/09/2010 

 

 
ORAL
ORDER

1.0 By
way of present petition, the petitioner has prayed to quash and set
aside the impugned order dated 03.08.2010 passed by respondent No.1-
the Collector, Surendranagar in Municipal Case No. 34 of 2010.

2.0 Having
considered the facts and circumstances of the case, it is evident
that an alternative remedy is available to the petitioner by way of
Revision Application before the Government since the other party has
already approached the revisional authority by way of revision. The
petitioner may, therefore, prefer Revision Application before the
State Government. Even though the petitioner was not a party before
the Collector, Surendranagar, the revisional authority will entertain
the application which will be preferred by the petitioner pursuant to
this order and may also consider grant of ex-parte ad-interim relief
in accordance with law.

3.0 With
the above observation, petition stands disposed of. Direct service is
permitted today.

(K.S.JHAVERI,
J.)

niru*

   

Top