Gujarat High Court High Court

Turk vs State on 14 July, 2010

Gujarat High Court
Turk vs State on 14 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3737/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3737 of 2010
 

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


 

TURK
MAMAD OSMAN THRO'POA TURK ABDUL KADAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
NK MAJMUDAR for Petitioner(s) : 1, 
MR. SONI, AGP for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
4. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/07/2010 

 

ORAL
ORDER

By
way of this petition, respective common petitioners has prayed for an
appropriate writ, direction and order quashing and setting aside the
common impugned orders passed by the learned Secretary (Appeals),
State of Gujarat dismissing the their revision applications in which
allotment of the land in question in favour of respondent no.4 was
under challenge. It is to be noted and it is not in dispute that as
such against their impugned action / order of the appropriate
authority in allotting the land in question in favour of respondent
no.4 petitioner had already filed Civil Suit in which application
Exh.5 for interim injunction was submitted , which came to be
rejected against which the petitioners preferred appeal before the
learned Appellate Court which also has been rejected and the said
orders have attained the finality. Under the circumstances, petition
for the same relief is not required to be entertained. Under the
circumstances, present petition is dismissed. However, it is observed
that this Court has not expressed anything on merits with respect to
maintainability of such suit and the such question is kept open. With
this, present Special Civil Application is dismissed.

(M.R.SHAH,
J.)

kaushik

   

Top