Gujarat High Court Case Information System
Print
SCA/3705/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3705 of 2011
=========================================================
WOMEN'S
CRICKET ASSOCIATION OF BANASKANTHA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
KIRIT J MACWAN for
Petitioner(s) : 1,
MR. DAVE, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/03/2011
ORAL
ORDER
1. Present
petition arises out of the interlocutory order passed by the learned
Revisional Authority dismissing the stay application submitted by the
petitioner during the pendency and final disposal of Revision
Application No.21 of 2010. At the outset, it is required to be noted
that as such there is no interim relief since 13th
October, 2010 and still nothing is pointed out in between the land is
transferred and/ or allotted to some other persons. Under the
circumstances, it appears to the Court that if the suitable direction
is issued directing the Revisional Authority to decide and dispose of
the Revision Application, it will meet the ends of justice.
2. In
view of the above, present Special Civil Application is disposed of
without further entering into the merits of case by directing the
Revisional Authority to decide and dispose of the revision
application in accordance with law and on merits. Revisional
Authority may take up the matter for final hearing at the earliest,
however looking to its own board and other old pending matters. With
this, present Special Civil Application is disposed of. Direct
service is permitted.
(M.R.SHAH,J.)
kaushik
Top