Gujarat High Court Case Information System
Print
SCA/8592/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8592 of 2010
=========================================
LASUBEN
UKABHAI KOLI THRO'POA BHEMAJI MADHAJI - Petitioner(s)
Versus
DEPUTY
COLLECTOR & 2 - Respondent(s)
=========================================
Appearance
:
MR MAHENDRA
U VORA for
Petitioner(s) : 1,
MR M.R. MENGDEY, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/07/2010
ORAL
ORDER
1. Considering
judgments of the Bombay High Court in the case of Babaji
Kondaji Mali Vs. Bala Fakira Mahar, reported in 1938
BLR (Vol.40) Page 104; in the case of Dalpat
Zopdoo Patil Vs. Mahadu Uka, reported in 1912 BLR
(Vol.14) Page 259; and in the case of Purshottam
Janardhan Chaphakar Vs. Mahadu Pandu Turmalkar,
reported in 1912 BLR (Vol14) Page 947, Revision Application is
maintainable against the order passed by the Deputy Collector. Shri
Vora, learned advocate appearing for the petitioner has submitted
that he may be permitted to file a Revision Application and that it
may cause some delay in doing so. It will be open for the petitioner
to contend in the Revision Application that they were prosecuting the
present Special Civil Application and therefore there is delay in
filing the same and the same may be considered while deciding the
application for condonation of delay.
2. With
this observation and liberty in favour of the petitioner to file
Revision Application, the present Special Civil Application is
dismissed.
(M.R.
Shah, J.)
*menon
Top