Gujarat High Court High Court

Lalitaben vs State on 25 October, 2010

Gujarat High Court
Lalitaben vs State on 25 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13451/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13451 of 2010
 

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


 

LALITABEN
KESHAVBHAI & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
DILIPL KANOJIYA for
Petitioner(s) : 1 - 4. 
MR PRANAV DAVE ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/10/2010 

 

 
 
ORAL
ORDER

Rule.

Mr.Pranav Dave, learned AGP waives service of notice of rule on
behalf of respondent – State of Gujarat. With the consent of
learned Advocates appearing for the parties, the matter is taken up
for final hearing.

2. By
way of this petition the petitioners seek relief to continue the
interim order dated 03/04/2010 with effect from 07/09/2010 till the
hearing and final disposal of the Revision Application No.5 of 2009.
Admittedly, the stay granted earlier has been discontinued without
hearing the petitioner and without giving an opportunity to the
petitioners to show-cause against such discontinuance. This fact
situation could not be controverted by the other side.

3. Having
heard learned Advocate for the respective parties and in the facts
and circumstances of the case, the interim relief granted vide order
dated 03/04/2010 passed by the Principal Secretary, Revenue
(Appeals), Ahmedabad requires to be extended. Accordingly, the
impugned order dated 18/09/2010 passed by the respondent No.2 is
quashed and set aside and the interim relief granted vide order dated
03/04/2010 is extended till the final disposal of the revision
application which is pending. Rule is made absolute to the aforesaid
extent with no order as to costs.

(K
S JHAVERI, J.)

sompura

   

Top