Gujarat High Court High Court

Special Civil Application No. … vs Government Pleader For on 2 August, 2011

Gujarat High Court
Special Civil Application No. … vs Government Pleader For on 2 August, 2011
Author: Anil R. Dave,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 7400 of 2000




     --------------------------------------------------------------
     RB DOBARIA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 7400 of 2000
          MR BIPIN P JASANI for Petitioners No. 1-8
          GOVERNMENT PLEADER for Respondents No. 1-3
          .......... for Respondent No. 4


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


              CORAM : MR.JUSTICE A.R.DAVE


              Date of Order: 11/01/2002


ORAL ORDER

on the Note for revival of the petition

This note has been filed for the purpose of
revival of Special Civil Application No. 7400 of 2000.
While disposing of this petition on 26.9.2000, the
learned single Judge had permitted the petitioner to make
a representation. It was also provided in the order that
if the representation is decided against the petitioner,
it would be open to the petitioners to move this court
for revival of the petition.

It has been submitted by learned advocate Shri
Jasani that the representation made by the petitioners
has been turned down. In the circumstances, by way of
this note he has prayed for revival of Special Civil
Application No. 74//2000.

Looking to the facts of the case, the order
passed by this court dated 26.9.2000 in Special Civil
Application No. 7400/2000 is recalled and the petition
is restored to file.

(A.R. Dave, J.)
(hn)