Gujarat High Court High Court

Ajayshanker vs State on 1 September, 2010

Gujarat High Court
Ajayshanker vs State on 1 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5888/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5888 of 2010
 

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

 

AJAYSHANKER
K AGRAWAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH COLLECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.D
K.PUJ for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/09/2010 

 

 
 
ORAL
ORDER

1. It
is submitted by Mr.D.K.Puj, learned advocate for the petitioner that
the petitioner will approach the Collector, Ahmedabad within a period
of two weeks from today with an application requesting for conversion
of the land from new tenure to old tenure on payment of requisite
premium.

2. If
such application is moved by the petitioner herein, the authority
will consider the same in accordance with law within a period of four
weeks from the date of receipt of the application. The Collector,
Ahmedabad will also take into consideration the fact that the
petitioner was party before the Gujarat Revenue Tribunal and he has
already purchased the property before the revision could be decided
and the application that may be moved by the petitioner will be
decided keeping in mind the subsequent developments also which have
taken place.

3. In
view of the above observations and directions, this petition stands
disposed of.

Direct
service is permitted.

(K.S.Jhaveri,J)

pathan

   

Top