Gujarat High Court Case Information System
Print
SCA/12759/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12759 of 2010
======================================
RAJESHBHAI
RAMABHAI SOLANKI
Versus
STATE
OF GUJARAT
THROUGH
PRINCIPAL SECRETARY & OTHERS
======================================
Appearance :
MR
MTM HAKIM for Petitioner(s) : 1,
Mr Nilkant Raval, Assistant
Government Pleader for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/09/2010
ORAL
ORDER
By
way of this petition, the petitioner has prayed for the following
reliefs:-
A) THIS
HONOURABLE COURT MAY BE PLEASED TO direct the respondent No.2
Collector to initiate and prosecute proceeding in relation to
application/complaint dated 06/05/2008 (Annexure-J), complaining
about gross and serious fraud played upon in the proceedings of
RTS/Dispute/(Takrari) Case No.13/2001 resulting in order dated
23/5/2003 in the interest of justice.
B)
THIS HONOURABLE COURT MAY BE PLEASED TO direct the respondent No.4
and 5 to provide the information sought for under the Right to
Information Act.
C) Pending
admission, hearing and till final disposal of present petition THIS
HONOURABLE COURT MAY BE PLEASED TO direct the respondent No.2
Collector to initiate and prosecute proceeding in relation to
application/complaint dated 06/05/2008 (Annexure-J), complaining
about gross and serious fraud played upon in the proceedings of
RTS/Dispute/(Takrari) Case No.13/2001 resulting in order dated
23/5/2003 in the interest of justice.
It
will be open for the petitioner to file a criminal complaint
complaining about the fraud played upon in the proceedings of
RTS/Dispute/(Takrari) Case No.13/2001 resulting in order dated
23/5/2003 against the appropriate persons. However, it may not be
proper to direct the Collector to initiate the proceedings.
The
Collector will decide the representation of the petitioner in
accordance with law and also provide the information if available
with respondents Nos.4 and 5 within four weeks from the date of
receipt of order of this Court.
With
the aforesaid observations, petition is disposed of.
(K.S.Jhaveri,
J.)
*mohd
Top