Gujarat High Court High Court

Habiburraheman vs State on 1 September, 2008

Gujarat High Court
Habiburraheman vs State on 1 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1086220/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10862 of 2008
 

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


 

HABIBURRAHEMAN
ABDULLAHBHAI LODHAWALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
R.K.MANSURI for Petitioner(s) : 1, 
MR SATYAM CHHAYA, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
ORAL
ORDER

The
case of the petitioner is that the land alloted to the petitioner
way back in the year 2000 for which the petitioner had, as directed
by the authorities, paid full price at the relevant time, is not
being handed over to the petitioner on account of objections raised
by the encroachers.

However,
in view of the fact that undisputably, as directed by this Court, by
an order dated 11.1.2005, the Collector has not yet taken a final
decision, I desist from entering into the validity of rival
contention. This petition is disposed of directing the Collector to
take a final decision on the request of the petitioner for handing
over the plot in question and convey the same to the petitioner
within one month from the date of receipt of copy of this order.

It
will be open for the petitioner to take appropriate steps
ultimately, if he is aggrieved by the communication that may be
made.

Petition
is disposed of at this stage. Direct service permitted.

(AKIL
KURESHI, J.)

ashish//

   

Top