Gujarat High Court Case Information System
Print
SCA/13042/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13042 of 2009
=========================================================
RAJABHAI
MANJIBHAI PARMAR & 1 - Petitioner(s)
Versus
RAGHAVJIBHAI
MOHANBHAI & 6 - Respondent(s)
=========================================================
Appearance :
MR
PS CHAMPANERI for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/01/2010
ORAL
ORDER
The
grievance which was voiced in the present special civil application
was not deciding the said application by the Secretary (Appeals),
Revenue Department, State of Gujarat.
It
is reported that now the stay application is already heard and kept
for orders.
In
view of the above, present petition is dismissed as having become
infructuous.
However,
Secretary (Appeals), Revenue Department, State of Gujarat is hereby
directed to pronounce the order on stay application at the earliest.
It goes without saying that if any adverse order is
passed by the Revisional Authority on the said
application, it will always be open for the petitioner
to challenge the same which can be considered in accordance with law
and on merits and dismissal of the present special civil application
shall not come in the way of the petitioner.
(M.R.SHAH,
J.)
(ashish)
Top