Gujarat High Court High Court

State vs Vaskurbhai on 16 August, 2010

Gujarat High Court
State vs Vaskurbhai on 16 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9479/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9479 of 2010
 

 
 
=========================================


 

STATE
OF GUJARAT THROUGH COLLECTOR & 2 - Petitioner(s)
 

Versus
 

VASKURBHAI
VIKRAMSINHBHAI - Respondent(s)
 

=========================================
 
Appearance : 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 3. 
None for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/08/2010 

 

 
 
ORAL
ORDER

It
is not in dispute that there is a delay of approximately 15 years in
preferring the present Special Civil Application, challenging the
impugned judgement and order passed by the Gujarat Revenue Tribunal,
which is not explained at all.

Under
the circumstances, Ms. Trusha Patel, learned AGP appearing on behalf
of the petitioners seeks permission to withdraw the present petition
with a liberty to file a fresh petition with explanation of delay, if
any. Permission is accordingly granted. The present petition is
dismissed as withdrawn with the above liberty. As and when such a
petition is filed with appropriate explanation of delay, if any, the
same may be considered in accordance with law on its own merits.

(M.R.

SHAH, J.)

siji

   

Top