Gujarat High Court Case Information System
Print
SCA/54/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 54 of 2011
=====================================
PRAHLADHI
VALAJI THAKOR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=====================================
Appearance
:
MR UMANG K CHOKSI for
Petitioner(s) : 1,
MR HK PATEL, None for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/01/2011
ORAL
ORDER
1.0 The
petitioner is before this Court complaining that the judgment and
order dated 8th August 2008 passed in Special Civil
Application No. 10177 of 2008 (Coram: Honourable Mr. Justice
Jayant Patel) is not complied with.
2.0 Learned
advocate Mr. Choksi for the petitioner states that a Misc. Civil
Application No. 1894 of 2010 was filed by one Kamlesh M. Desai and
another. In the said application, an affidavit in reply is filed on
behalf of respondent no. 1, affirmed by one Shri Hemedra Jayantilal
Shah, Joint Secretary, Revenue Department, Government of Gujarat, but
despite that affidavit, and that, stand taken before the Contempt
Court, the authorities are not acting according to that statement.
3.0 If
that is so, remedy to the petitioner is lying elsewhere and not by
way of filing this petition.
4.0 With
this observation, the petition is disposed of. Direct service
is permitted.
[
Ravi R. Tripathi, J. ]
hiren
Top