Gujarat High Court Case Information System
Print
SCA/10330/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10330 of 2011
=========================================================
GUJARAT
PIPAVAV PORT LTD - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN C SHAH for
Petitioner(s) : 1,
H.K. PATEL, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 16/08/2011
ORAL
ORDER
Mr.
Thakkar learned counsel with Mr. Shah learned advocate, appearing for
the petitioner under the instructions, submitted that though this
petition is filed for larger relief, Court may issue appropriate
direction to the Concerned Authority for disposing of the Revision
Application pending before it within stipulated time period and
reserve liberty to approach the appropriate Forum by appropriate
application or proceedings in case of any difficulty. Mr. H.K.
Patel, learned AGP, appearing for the respondent no.1-State submitted
that there cannot be any objection, however, the Court may not grant
any fix time for disposal of the matter.
This
Court is of the considered view that in the peculiar facts and
circumstances of the case, where the entire matter is likely to be
disposed of by appropriate exercise on the part of the concerned
respondents. It would be in the fitness of things that the
authority, before whom, the revision application is pending shall
dispose of the same within three months from the date of receipt of
the writ of this Court. As this order is passed in absence of the
private respondents and only at the request of the learned advocate
for the petitioner, as this petition is confined only now for this
direction, it goes without saying that it is open to all, including
the private respondents to approach the Court in case, if this order
is in any way found to be prejudiced. Liberty is equally reserved to
petitioner also in case of any coercive steps on the part of the
respondents for appropriate orders.
With
these observations, the petition is disposed of, as it was requested
by the learned counsel for the petitioner that the petition was
confined to only this direction.
(S.R.BRAHMBHATT,J.)
Vahid
Top