Gujarat High Court Case Information System
Print
SCA/6655/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6655 of 2010
=========================================
KURESHI
MUKHATYARALI GULAMFARID - Petitioner(s)
Versus
STATE
OF GUJARAT & 14 - Respondent(s)
=========================================
Appearance :
MR
AR MAJMUDAR for
Petitioner(s) : 1,
MR NEERAJ SONI, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
15.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/06/2010
ORAL
ORDER
1. As
the Revision Application is pending before the Revisional Authority,
Shri Majmudar, learned advocate for the petitioner does not invite
any further reasoned order as it may affect his case before the
Revisional Authority and therefore, he does not press the present
Special Civil Application. However, he has submitted that an
appropriate application shall be submitted before the Revisional
Authority for expeditious hearing of the Revision Application.
2. In
view of the above, present Special Civil Application is dismissed as
withdrawn. As and when such an application for expeditious hearing is
submitted, the same shall be considered looking to the facts and
considering its own Board and other old matters.
(M.R.
Shah, J.)
*menon
Top