Gujarat High Court High Court

The vs 2 The on 14 November, 2011

Gujarat High Court
The vs 2 The on 14 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13235/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 13235 of 2008
 

with
 

SPECIAL
CIVIL APPLICATION No. 13256 of
2008 
======================================
 

KISHORBHAI
RAMJIBHAI SOLANKI 

 

Versus
 

STATE
OF GUJARAT & another
 

======================================
 
Appearance : 
MR
KETAN D SHAH for Petitione
 

Mr.
Vipul Mistry, Assistant Government Pleader, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 29/12/2008 

 

 
COMMON
ORAL ORDER

1 The
undisputed fact in both the writ petitions is that the applications
preferred by the petitioner for renewal of lease deed remained
pending and have not been decided by the concerned Authority.

2 The
inordinate delay in deciding the applications preferred by the
petitioner for renewal of lease deed exhibits inaction on the part of
the respondents-Authorities, for which, the petitioner is not to put
to suffer and, as requested by the learned counsels appearing for
both the parties, the following direction will meet the ends of
justice.

3 The
respondents-authorities are directed to decide the applications
preferred by the petitioner for renewal of lease deed pending before
the concerned Authority in accordance with law within four weeks from
the date of receipt of writ of this order.

3 With
the above direction, both the petitions stand disposed of with no
order as to costs.

(ANANT
S. DAVE, J.)

(swamy)

   

Top