Gujarat High Court High Court

Rajeshbhai vs State on 21 October, 2011

Gujarat High Court
Rajeshbhai vs State on 21 October, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/234/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 234 of
2010 
======================================


 

RAJESHBHAI
BABULAL PANJARI - Petitioner
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 1 - Respondents
 

======================================
Appearance : 
MR
TATTVAM K PATEL for the Petitioner. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 15/01/2010 

 

ORAL
ORDER

1.
Mr.Tattvam Patel, learned advocate appearing on behalf of the
petitioner has submitted that in view of the subsequent order passed
by Secretary (Appeals), Revenue Department, State of Gujarat dated
13/01/2010 granting interim stay upto 18/01/2010 and hearing of the
stay application is kept on 18/01/2010, the present petition has
become infructuous.

2. The
order dated 13/01/2010 passed by Secretary (Appeals), Revenue
Department, State of Gujarat in Revision Application No.13/2009 is
directed to be taken on the record. In view of the above, without
further entering into the merits of the case, the present petition is
dismissed as having become infructuous.

[M.R.SHAH,J]

*dipti

   

Top