Gujarat High Court
Patel vs State on 29 June, 2010
Gujarat High Court Case Information System
Print
SCA/7445/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7445 of 2010
=========================================
PATEL
FULJEEBHAI GHEMARBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================
Appearance :
MR
PS CHAUDHARY for
Petitioner(s) : 1,
MR MR MENGDE, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 - 7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/06/2010
ORAL
ORDER
Against
the impugned order passed by the Assistant Collector, under the
provisions of the Mamlatdar Court’s Act, Civil Revision Application
is maintainable. Hence, the present petition is not entertained. It
will be open for the petitioner to prefer Revision Application
against the impugned judgement and order passed by the Assistant
Collector. As and when the same is preferred, the same shall be
considered in accordance with law and the present order shall not
come in the way of the petitioner.
With
this, the present petition is dismissed.
(M.R.
SHAH, J.)
siji
Top