Gujarat High Court High Court

Panwadi vs State on 22 March, 2011

Gujarat High Court
Panwadi vs State on 22 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2561/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2561 of 2011
 

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

 

PANWADI
GHAR BANDHNARI SAHKARI MANDALI LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Petitioner(s) : 1, 
MR PRANAV DAVE, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/03/2011 

 

 
 
ORAL
ORDER

What
is challenged in the present Special
Civil Application under Article 226/227 is the order passed
by the revisional authority i.e. Secretary (Appeals), Revenue
Department, State of Gujarat in Revision Application No. 12 of 2007
dtd.3/2-3-2008, dismissing the said application during the pendency
and final hearing of the Revision Application.

As
the main Revision Application is pending before the revisional
authority, any observation by this Court may affect the case of
either of the parties to the Revision Application, Mr.Nirzar Desai,
learned advocate appearing on
behalf of the petitioner does not press the present petition.
However, has requested to make suitable observation directing the
revisional authority to decide and dispose of the main Revision
Application expeditiously.

In
view of the above, present petition is dismissed as not pressed. In
the facts and circumstances of the case, more particularly, when
the main Revision Application is of the year 2007, the revisional
authority i.e. Secretary (Appeals), Revenue Department, State of
Gujarat may decide and dispose of the Revision Application No.12 of
2007 as expeditiously as possible but not later than SIX MONTHS
from the date of receipt of present order.

Direct
Service is permitted.

[M.R.

SHAH, J.]

rafik

   

Top