Gujarat High Court High Court

Jasiben vs State on 8 November, 2011

Gujarat High Court
Jasiben vs State on 8 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16269/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16269 of 2011
 

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

 

JASIBEN
D/O.BUDHAJI GALAJI THAKORE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO THE SPECIAL SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRVIMALAPUROHIT
for
Petitioner(s) : 1, 1.2.1,1.3.1 MR. VIVEK V BHAMARE for Petitioner(s)
: 1, 1.2.1,1.3.1  
MR HK PATEL, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/11/2011 

 

 
 
ORAL
ORDER

1. Learned
advocate for the petitioner seeks permission to withdraw this
petition, at this stage and prays that the expeditious hearing
application, preferred by the petitioner before the Secretary, State
Revenue Tribunal, ordered to be decided as expeditiously as possible,
permission as sought for, is granted.

2. In
case, if petitioner’s application for expeditious hearing of the
revision application is pending then the same should be decided as
soon as possible, preferably within 30 days from today. If revision
application is not decided earlier within that period, the cogent
reasons be assigned by the concerned authority.

3. Petition
is disposed of as withdrawn.

(S.R.BRAHMBHATT,
J.)

dks

   

Top