Gujarat High Court High Court

Govindbhai vs State on 23 March, 2011

Gujarat High Court
Govindbhai vs State on 23 March, 2011
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/505920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5059 of 2008
 

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

GOVINDBHAI
DHANABHAI PATEL & 11 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

================================================= 
Appearance
: 
MR
TUSHAR CHAUDHARY for Petitioner(s) : 1 - 12. 
MR KT DAVE AGP for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 4. 
MR
NP CHAUDHARY for Respondent(s) :
5, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

 
 


 

Date
: 09/09/2008  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

In
this public interest litigation, prayer has been made for issuing a
writ of mandamus directing the respondents not to encroach upon
Survey No.453 (part) admeasuring 200 acres earmarked as grazing land.
Further prayer has been made for restraining the respondents from
preventing the residents of nearby villages to have an access to
‘Chamunda Mata Mandir’ for the purpose of offering prayers as well as
to the school.

The
learned counsel appearing for the respondents submitted that the
respondents will not obstruct access to the temple nor to the school.
The learned counsel for the respondents further submitted that the no
forest land is encroached upon by the respondents.

Having
heard the learned counsel, no further directions are required to be
issued in this case.

The
petition accordingly stands disposed of.

(K.S.

RADHAKRISHNAN, C.J.) (M.S. SHAH, J.)

zgs/-

   

Top