Gujarat High Court Case Information System
Print
SCA/1232/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1232 of 2011
=========================================
SUMARA
MOHMAD IDRISH MAHEBUBMINYA & 23 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH AGP & 3 - Respondent(s)
=========================================
Appearance
:
MR KIRTIDEV
R DAVE for
Petitioner(s) : 1 - 24.MR RAHUL K DAVE for Petitioner(s) : 1 - 4,6 -
14,16 - 24.
MS JIRGA JHAVERI, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/02/2011
ORAL
ORDER
1. Ms.
Jirga Jhaveri, learned Assistant Government Pleader appearing on
behalf of Collector, Sabarkantha under the instructions of Shri J.S.
Yadav, Deputy Collector, Himatnagar has stated at the Bar that Appeal
preferred by the petitioners is registered as Appeal No.2/2011 and
next date of hearing is kept on 7th March 2011. Shri
Kirtidev Dev, learned advocate appearing on behalf of the petitioners
has stated at the Bar that if suitable direction is issued directing
the Collector, Sabarkantha to decide and dispose of the said Appeal
at the earliest, petitioners will be satisfied.
2. In
view of the above and without expressing anything on merits in favour
of either parties, Collector, Sabarkantha is hereby directed to
decide and dispose of the Appeal No.2/2011 at the earliest after
giving opportunity to all concerned.
3. With
this, present petition is disposed of. Direct service is permitted.
(M.R.
Shah, J.)
*menon
Top