Gujarat High Court High Court

Jayantibhai vs State on 9 February, 2010

Gujarat High Court
Jayantibhai vs State on 9 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4993/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4993 of 2005
 

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


 

JAYANTIBHAI
HIRABHAI PRAJAPATI & 10 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 17 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 11. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
5. 
RULE SERVED for Respondent(s) : 1 - 4. 
RULE NOT RECD BACK
for Respondent(s) : 5, 11, 15, 
RULE UNSERVED for Respondent(s) :
6, 
MR AJ YAGNIK for Respondent(s) : 7 - 10,12 - 14,16 -
18. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/02/2010 

 

 
 
ORAL
ORDER

By way of this petition the
petitioners have prayed to quash and set aside the action of the
authorities of Geology and Mines Department of creating leasehold
rights in respect of respondents no.7 to 18 in breach of rules,
regulations and Government Circulars and directions, directing
respondents no.1 and 2 to call for the inquiry report prepared by
respondent no.6 and direction to respondent no.1 and 2 to take
appropriate decision on the revision/ renewal application of the
petitioners.

In view of Affidavit in
reply filed by the respondent no.5, the grievance of the petitioners
are resolved hence this petition does not survive. Hence the
petition stands disposed of accordingly. Accordingly rule is
discharged. Liberty to apply in case of any difficulty.

[K.S.Jhaveri,J.]

*Himansu

   

Top