Gujarat High Court High Court

Prakashchandra vs State on 20 September, 2010

Gujarat High Court
Prakashchandra vs State on 20 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9705/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9705 of 2010
 

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


 

PRAKASHCHANDRA
CHATURBHAI AMIN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NIRAL R MEHTA for Petitioner(s) : 1, 
MR PRANAV DAVE AGP for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 20/09/2010 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioner has prayed to quash and set
aside the order dated 03.08.2010 passed by the Special Secretary
[Appeals] – respondent no. 1, in Revision Application No. 6 of
2009, whereby respondent no. 1 has rejected the interim application
preferred by the petitioner.

2. This
Court on 25.08.2010 had passed the following order :-

Heard
the learned advocate for the petitioner.

The
respondents have produced distance of the alleged construction of the
petitioner from the center point of the road in question.

Issue
notice returnable on 17.9.2010

Ad-interim
relief in terms of paragraph 18(C).

Direct
service is permitted.

3. Heard
learned counsel for the respective parties and perused the documents
on record. Looking to the peculiar facts and circumstances of the
case, the revisional authority is directed to hear and decide the
revision application pending before it as expeditiously as possible
and preferably within a period of one year from the date of receipt
of writ of this order. It is, however, observed that pending the
revision application, the ad-interim relief granted by this Court
vide order dated 25.08.2010 will continue till the decision is
rendered on the said application.

4. With
the above observations and directions, the petition stands disposed
of. Direct Service is permitted.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top