Gujarat High Court High Court

Vaghari vs State on 14 August, 2008

Gujarat High Court
Vaghari vs State on 14 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1040820/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10408 of 2008
 

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

 

VAGHARI
AMBARAMBHAI UMEDBHAI & 17 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT C NANAVATI for
Petitioner(s) : 1 - 18. 
Ms.Archana Raval, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 14/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Notice
to the respondents returnable today. Ms.Archana Raval appears for and
waives service of notice on behalf of the respondents.

It
is the grievance of the petitioners that their lands were acquired by
the respondents under the Land Acquisition Act (hereinafter referred
to as `the Act’). Some of the other persons whose land was also
acquired had preferred a reference under Section 18 of the Act. The
said reference was decided on 12th January, 2001. The
petitioners who had not applied for reference under Section 18 of the
Act have approached the respondent no.2 under Section 28-A of the Act
for enhancement of the compensation. The application was made in the
month of February, 2001 which is yet not decided.

The
respondent no.2 will decide the pending applications made by the
petitioners under Section 28-A of the Act as expeditiously as
possible preferably within six months from today.

Subject
to the above direction, this petition is disposed of. Notice is
discharged.

The
registry will send the writ forthwith.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top