Gujarat High Court High Court

Hussain vs State on 20 October, 2010

Gujarat High Court
Hussain vs State on 20 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13974/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13974 of 2010
 

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

 

HUSSAIN
SULEMAN SIPAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AMITA S SHAH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/10/2010
 

ORAL
ORDER

By
way of present petition, the petitioner has inter alia prayed for
quashing and setting aside the notice dated 01st October
2010 issued by the respondent No.4-Chief Officer and restraining the
respondent-authorities from taking any coercive action against the
petitioner in pursuance of the said notice.

Looking
to the peculiar facts and circumstances of the case and evidence on
record, it transpires that the Revision Application preferred by the
petitioner is pending before the Secretary (Appeals), Revenue
Department, wherein the interim relief prayed for by the petitioner
was refused. Being aggrieved by the said order, the petitioner had
also preferred a writ petition before this Court, which ultimately
came to be withdrawn as stated by the petitioner. In view of the
same, the appropriate remedy for the petitioner is to approach the
Revisional Authority and to pray for protecting him pending Revision
Application, failing which the Revision Application will become
infructuous.

In
view of aforesaid, the petitioner will make appropriate application
for protecting his possession to the Revisional Authority within a
period of four weeks from today. If such an application is made by
the petitioner, the same will be considered by the Revisional
Authority in accordance with law within a period of four weeks from
the date of receipt of such application. It is clarified that this
Court has not entered into merits of the matter.

The
petition stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top