Gujarat High Court High Court

Dharmendrasinh vs State on 24 October, 2008

Gujarat High Court
Dharmendrasinh vs State on 24 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/125320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1253 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 25 of 2008
 

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

DHARMENDRASINH
RANJITSINH CHAVDA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THR'- SECRETARY & 7 - Respondent(s)
 

============================================= 
Appearance
: 
MS
PREETI S PARMAR for Appellant(s) : 1,MR SV PARMAR for Appellant(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 8. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 24/10/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Mr
SV Parmar for the appellant states that till today the State
Government has not issued any notification under Section 264(1) of
the Gujarat Panchayats Act, 1993 which ought to have been issued as a
consequential notification upon issuance of the notification dated
20.7.2006 reducing a part of the area of the Surat District Panchayat
and merging it into the municipal limits of Surat Municipal
Corporation.

Mr
Parmar vehemently submits that the aforesaid inaction on the part of
the respondent authorities is not bonafide because when there was
bifurcation of Surat district into Surat and Tapi districts, the
number of members of the District Panchayat was immediately reduced
from 45 to 31 by notification dated 7.1.2008.

Notice
for final disposal returnable on 19th November 2008.

Direct
service is permitted.

(M.S.

SHAH, J.)

(HARSHA
DEVANI, J.)

zgs/-

   

Top