Gujarat High Court High Court

Special Civil Application No. … vs Government Pleader For on 2 August, 2010

Gujarat High Court
Special Civil Application No. … vs Government Pleader For on 2 August, 2010
Author: J.N.Bhatt,&Nbsp;Honourable Mr.Justice H.H.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 12309 of 2001


             with


     SPECIAL CIVIL APPLICATION No 12311 of 2001



     --------------------------------------------------------------
     JEVANTIBEN LAJPATRAY LALWANI
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 12309 of 2001
          MR PRASHANT G DESAI for Petitioner No. 1
          GOVERNMENT PLEADER for Respondent No. 1,3-4
          MR VC DESAI for Respondent No. 2
     2. Special Civil Application No. 12311 of 2001
          MR PRASHANT G DESAI for Petitioner No. 1
          GOVERNMENT PLEADER for Respondent No. 1


     --------------------------------------------------------------


                CORAM : MR.JUSTICE J.N.BHATT
                                   and
                        MR.JUSTICE H.H.MEHTA


                Date of Order: 25/11/2002


ORAL ORDER

(Per : MR.JUSTICE J.N.BHATT)

These two matters are notified pursuant to the
notes given by the learned Advocate for the purpose of
withdrawal on account of the fact that the regularization
proceedings in relation to the land in question are
pending before the District Magistrate, Collector Office,
which has desired to first withdraw both these petitions.
Such an application is also given and placed on record.

We have gone through the said application, the
notes. In view of the aforesaid aspect, the learned
Counsel Mr. Desai seeks permission to withdraw these two
petitions which are pending with the liberty reserved in
case of any adverse decision and that time bound frame
for disposal of on going proceedings for regularization
may be directed.

Both these applications are permitted to be
withdrawn at this stage. Obviously, therefore, both
these petitions require to be dismissed as withdrawn on
the aforesaid grounds. The concerned officer dealing
with regularization proceedings shall accord priority to
these matters and dispose of such proceedings as
expeditiously as possible in accordance with law.
Liberty in case of any adverse decision is obviously
reserved. Both these petitions therefore stand dismissed
as withdrawn. Rule is discharged. Interim relief
granted earlier shall stand vacated.

( J.N.Bhatt,J.)

( H.H.Mehta,J.)

stanley-jnb.