Gujarat High Court Case Information System
Print
CA/10509/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING STAY No. 10509 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3867 of 2010
With
CIVIL
APPLICATION No. 4650 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3867 of 2010
=================================================
JOSHI
JITUBHAI JAYSHANKAR - Petitioner
Versus
DISTRICT
DEVELOPMENT OFFICER & 3 - Respondents
=================================================
Appearance :
MR
TEJAS P SATTA for Petitioner :
MR HS MUNSHAW for Respondent :
1,
None for Respondent : 2,
GOVERNMENT PLEADER for Respondent :
3,
MR RAVINDRA SHAH for Respondent :
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/11/2011
COMMON
ORAL ORDER
Mr.
Satta for the applicant in Civil Application No. 10509 of 2011 and
Mr. Rajesh Chauhan for Mr. Munshaw in Civil Application No. 4650 of
2011 have requested that time & again priority is sought for
hearing of the matters, but unfortunately the petitioner’s advocate
is unable to attend the Court, and the matter is not heard. On
account of stay order granted on 30/3/2010 the concerned respondent
Sarpanch and petitioner in the main petition is indulging in all
sorts of misconducts with impunity as the DDO is unable to take
action on account of the stay order inuring in his favour.
This
Court is of the view that when such grievance is made
wherein the authorities feel handicapped in taking action for
subsequent misconducts of the Sarpanch petitioner, the civil
applications are required to be heard on urgent basis. Today as
learned advocate for the original petitioner-Sarpanch is not
available, therefore both the civil applications are posted on
21/11/2011 and on that day appropriate orders is to be passed.
[
S.R. BRAHMBHATT, J ]
/vgn
Top