Gujarat High Court Case Information System
Print
SCA/14779/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14779 of
2010
=========================================================
THAKORBHAI
VINODCHANDRA KHATWANI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance :
MR
NILESH PANDYA with MR UM SHASTRI
for Petitioner(s) : 1,
MS
JIRGA JHAVERI, AGP for Respondent(s) : 1,
None for Respondent(s) :
2 - 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 22/11/2010
ORAL ORDER
Heard
learned advocate Mr Nilesh Pandya with Mr UM Shastri for the
petitioner. The grievance of the petitioner is that the authorities
while widening the existing road of Godhra – Bamroli, they are
widening it only on one side and not on the other side and by that,
the petitioner’s property is adversely affected.
The
document which is produced by the petitioner at Annexure-D, copy of
the document received under the Right to Information Act,
specifically mentions that the road is being widened from the center
point of the existing road. In view of that, the question involved in
the matter is that of disputed facts. Hence, this petition is not
entertained and the same is dismissed.
[RAVI
R. TRIPATHI, J.]
mrpandya
Top