Gujarat High Court High Court

Dhirendra vs District on 7 July, 2011

Gujarat High Court
Dhirendra vs District on 7 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2228/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2228 of 2011
 

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


 

DHIRENDRA
RATILAL SHAH (HUF) - Petitioners
 

Versus
 

DISTRICT
COLLECTOR - SURAT & 2 - Respondents
 

=================================================
 
Appearance : 
MR
KK TRIVEDI for Petitioner : 
NOTICE SERVED BY DS for Respondents :
1 - 3. 
Mr. H.K. PATEL, LD. AGP for Respondent :
3, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate Shri Trivedi appearing for the petitioner submitted that
the petitioner during pendency of the petition received an
intimation dated 24/5/2011 from Registrar, Gujarat Revenue Tribunal,
informing him that the order dated 6/11/2009 passed by Dy.
Collector, which is challenged by the State Government before the
Tribunal and the said matter is fixed for hearing on 28/7/2011. In
view of this, he submits that the petition be disposed of as now not
surviving and the Tribunal be directed to decide the matter within
the stipulated time limit, and for this, he relies upon the order
passed by this Court in Special Civil Application No. 36 of 2011
passed on 14/2/2011 (Coram: M.D. Shah, J).

In
view of this, the petition is disposed of as having not surviving.
However the Tribunal shall endeavour and complete the hearing of the
Tenancy Revision Application No. TEN.BS.34/2011 preferred by the
State and dispose it of as expeditiously as possible and preferably
within six months from date of receipt of this order. Notice
discharged. No costs.

Copy
of this order be made available to learned advocate for its
presentation before the Tribunal.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top