Gujarat High Court High Court

Parmar vs State on 19 March, 2010

Gujarat High Court
Parmar vs State on 19 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2312/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2312 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 3647 of 2009
 

 


 

 


 

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


 

PARMAR
JESANGSINH RAMSINH - Appellant(s)
 

Versus
 

STATE
OF GUJARAT, THRO SECRETARY, REVENUE DEPARTMENT & 3 -
Respondent(s)
 

=================================================
 
Appearance : 
MR
PANKAJ K SONI for Appellant(s) : 1, 
MR AJ DESAI, AGP for
Respondent(s) : 1 -
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 19/03/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appellant, being an army personnel, was entitled for grant of
Government land for carrying on agricultural activities as per the
scheme. Against the demand of land admeasuring 10 Acres, the
appellant was allotted 6 Acres by the grant dated 2.7.1993 with
certain stipulated conditions. One of the conditions, being
condition No. 5, was that in the event the total monthly income
inclusive of pension of the grantee exceeds Rs.750/-, the land shall
be taken back and shall vest in the Government.

2. It
appears that the appellant was serving with the State Bank of India,
Dantiwada Branch as an Armed Guard and was earning salary of more
than Rs.750/- per month. According to the respondents, he was
earning salary of about Rs.4,000/- per month. This was the ground on
which the grant dated 2.7.1999 was cancelled which was confirmed by
the learned Single Judge. We find no infirmity in the order of the
learned Single Judge.

3. The
appeal is accordingly dismissed.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top