Gujarat High Court High Court

State vs S.B.Patel on 22 March, 2011

Gujarat High Court
State vs S.B.Patel on 22 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/60/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 60 of 2008
 

With


 

CIVIL
REVISION APPLICATION No. 61 of 2008
 

To


 

CIVIL
REVISION APPLICATION No. 64 of 2008
 
 
=========================================================

 

STATE
OF GUJARAT THRO' SECRETARY & 2 - Applicants
 

Versus
 

S.B.PATEL
?  Respondent
=========================================================

 

 
Appearance
: 
MR
NEERAJ SONI AGP for Applicants : 1 - 3. 
MR SUNIL MEHTA FOR SK
BUKHARI for RESPONDENT
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 31/03/2008 

 

 
 
COMMON
ORAL ORDER

Learned
AGP Shri Soni for the applicants submits that as the order impugned
in these Civil Revision Applications being interlocutory, the
revision applications would be not maintainable in view of the
decision of the Apex Court in case of COL. ANIL KAK (RETD.)
VS. MUNICIPAL CORPN., INDORE AND OTHERS, reported in
(2005) 12 SCC 734. He seeks permission to convert these Civil
Revision Applications into that of Special Civil Applications under
Article 227 of the Constitution of India. The permission as sought
for is granted. Registry is directed to take appropriate steps
hereafter for treating these Civil Revision Applications under
Article 227 of the Constitution of India and necessary amendment in
cause title and titling of the petition be supplied by the
petitioner.

Office
is directed to place the copy of this order in each Civil Revision
Application.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top