Gujarat High Court Case Information System
Print
SCA/84/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 84 of 2010
=============================================
KIRITBHAI
DHIRUBHAI DESAI & 11 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=============================================
Appearance :
MR
SUNIT SHAH WITH MR NV GANDHI for Petitioner(s) : 1 - 12.
None for
Respondent(s) : 1 - 4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
According
to the petitioners, 27 persons named at Page.33-34 have already been
allotted with the land admeasuring 100 sq.ft.. Steps have been taken
again to allot further land on the ground that they are landless
persons, for which, he relied upon the proceedings dated 30.10.2009
at Pg.64-71. Learned Government Pleader for the State prays and
allowed two weeks’ time to state whether the respondents intend to
further allot land in favour of 27 persons named at page.33-34 or
their legal heirs.
Post
the matter on same caption on 27th January 2010.
(S.
J. MUKHOPADHAYA, C.J. )
(ANANT
S. DAVE, J. )
kailash
Top