Gujarat High Court Case Information System
Print
MCA/2106/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 2106 of 2011
In
SPECIAL
CIVIL APPLICATION No. 298 of 2011
=========================================================
STATE
OF GUJARAT THROUGH THE SECRETARY TO THE & 3 - Applicant(s)
Versus
MANOJ
CHAMPAKLAL SHAH - Opponent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Applicant(s) : 1, 4,None for Applicant(s) : None for Petitioner
No(s).: for Applicant(s) : 2 - 3.
MR BHARAT T RAO for Opponent(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/08/2011
ORAL
ORDER
1. This
Court, on 24.1.2011, passed the following order in SCA No. 298/2011.
“Heard
learned Advocate for the petitioner.
Secretary,
Revenue Department, State of Gujarat is directe dto look in the
matter in reference to the notice dated 20.9.2007 and notice dated
30.11.2010 issued by the present petitioner through his Advocate and
decide the same in accordance with law as early as possible
preferably within a period of 6 (six) months from the date of
receipt of present.
With
above direction, Special Civil Application is disposed of. Direct
service is permitted.”
2. In
view of above, the Secretary, Revenue Department is required to
decide the matter within a period of six months from the date of said
order. However, till today, no decision is taken by the Secretary,
Revenue Department has filed this application for extension of time
for three months for deciding the matter.
3. Heard
Ms. Shachi Mathur learned AGP for the applicant and Mr. BT Rao
learned advocate for the respondent.
4. Time
as prayed for is granted. The Secretary, Revenue Department is hereby
directed to decide the matter within a period of three months from
today. It is clarified that no further time will be granted. This
application stands disposed of accordingly.
[M.D.
SHAH, J.]
mandora/
Top