Gujarat High Court Case Information System
Print
SCA/678/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 678 of 2011
To
SPECIAL
CIVIL APPLICATION No. 704 of 2011
=========================================
HALIMBANU
ISMAIL SETA - Petitioner(s)
Versus
MAMLATDAR
& 5 - Respondent(s)
=========================================
Appearance :
MR
BHARAT JANI for
Petitioner(s) : 1,
None for Respondent(s) : 5 - 6.
SPECIAL
CIVIL APPLICATION NO.678 TO 690 OF 2011
MR
LR POOJARI, AGP for Respondent - State : 1 - 4
SPECIAL
CIVIL APPLICATION NO.691 TO 704 OF 2011
MS
JIRGA JHAVERI, AGP for Respondent- State : 1 -4
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/01/2011
COMMON
ORAL ORDER
Rule.
Mr.L.R.Poojari and Ms.Jirga Jhaveri, learned AGPs waive service of
rule in respective petitions.
[2]. Heard
learned Advocates for the respective parties.
[3]. Secretary,
Revenue Department (Appeals), State of Gujarat is hereby directed to
decide and dispose of Revision Applications being
No.MVV/JMN/JANAR/95/2010 to No.MVV/JMN/JANAR/118/2010 and Revision
Application being Nos.MVV/JMN/JANAR/120/2010 and
No.MVV/JMN/JANAR/121/2010, filed by the respective petitioners as
early as possible preferably within a period of 6(six) months from
the date of receipt of present order.
[4]. It
is submitted by the learned Advocate for the petitioners that during
the pendency of the matters before the Collector, order of status-quo
was granted till final disposal of the matters.
[5]. Under
the circumstances, parties are directed to maintain status-quo till
final disposal of above referred respective Revision Applications
pending before the Secretary, Revenue Department (Appeals), State of
Gujarat.
[6]. In
view of above directions, all the petitions are disposed of. Rule is
made absolute to the aforesaid extent in each of the petitions.
[7]. Direct
service is permitted.
[M.D.Shah,
J.]
satish
Top