Gujarat High Court High Court

Barot vs Collector on 12 August, 2008

Gujarat High Court
Barot vs Collector on 12 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1027920/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 10279 of 2008
 

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

BAROT
ATULKUMAR BHUPATBHAI - Petitioner(s)
 

Versus
 

COLLECTOR
OF GANDHINAGAR & 3 - Respondent(s)
 

============================================== 
Appearance
: 
MR SHANTILAL M PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 3. 
MS MAITHILI
MEHTA ASSTT GOVERNMENT PLEADER for Respondent(s) :
4, 
==============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Leave
to correct the cause-title describing respondent No.2 as Dehgam
Municipality. (Notice to be served through the Chief Officer, Dehgam
Municipality, Dehgam).

2. In
this petition, purporting to be a public interest litigation, the
petitioner has made a grievance that Dehgam Municipality has put the
land meant for gardens to commercial use by allowing construction of
shopping centre.

3. The
petition does not indicate that the petitioners have made any
representation to the concerned authorities. Hence, the petition is
disposed of by observing that, if the petitioners make any
representation on the subject-matter of this petition, the concerned
authority will consider and decide the same expeditiously.

Sd/-

(
M.S.Shah, Actg.C.J.)

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top