Gujarat High Court Case Information System
Print
SCA/2440/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2440 of 2011
======================================
JESABHAI
JIVABHAI CHUDASMA - Petitioner
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondents
======================================
Appearance :
MR
DP KINARIWALA for the Petitioner.
MS JIRGHA JHAVERI, AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/02/2011
ORAL
ORDER
The
present petition is filed against the interim order passed by the
Additional Development Commissioner, State of Gujarat, Gandhinagar in
Appeal No.174/2010. Considering the fact that the hearing of the
appeal by Additional Development Commissioner, State of Gujarat,
Gandhinagar is fixed on 1st March,2011, the present
petition is not entertained. However, Additional Development
Commissioner, State of Gujarat, Gandhinagar is hereby directed to
finally decide and dispose of the said appeal either on 1st
March,2011 itself or at the earliest but not later than 8th
March,2011.
With
this, the present petition is disposed of.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top