Gujarat High Court High Court

Haji vs State on 24 March, 2011

Gujarat High Court
Haji vs State on 24 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3726/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3726 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 3727 of 2011
 

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


 

HAJI
SULAIMANBHAI ABDULBHAI KUSHKIWALA & 5 - Petitioners
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=========================================================
Appearance : 
MR
NIRAL R MEHTA for
Petitioners : 1 - 6. 
MS MANISHA NAGSINGHANI AGP for Respondent :
1, 
None for Respondents : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/03/2011 

 

 
 
COMMON
ORAL ORDER

Deputy
Secretary, Revenue Department (Appeal), Ahmedabad is directed to
decide the Revision Application No. 5 of 2010 and Revision
Application No. 3 of 2010 pending with him in accordance with law
without being influenced by this order as early as possible
preferably within three months from the date of receipt of copy of
this order without fail. With this observation, these petitions stand
disposed of. Direct service permitted.

Registry
is directed to keep the copy of this order in another matter.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top