Gujarat High Court High Court

Patel vs State on 21 January, 2010

Gujarat High Court
Patel vs State on 21 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1612/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1612 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4689 of 2009
 

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

PATEL
SIDDHI VINAYAK JOINT VENTURES, PATEL ENGINEERING LTD - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

============================================= 
Appearance
: 
MR DC DAVE for Appellant(s) :
1, 
MR DUSHAYANT KUMAR ASST. GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/01/2010 

 

ORAL
ORDER

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

Prima
facie, it appears that the learned Single Judge without noticing
relevant facts of the petitioner’s case has passed impugned order
dated 16th July, 2009. Further, from the judgment of
learned Single Judge as quoted in the impugned order passed in
Special Civil Application No.3198 of 2004, it appears that the Court
wrongly interpreted Rule 492(1) of the Bombay Jail Manual and
Circular dated 25th September, 1972 that as per the said
Rule and Circular it was not permissible to grant permission for
development of construction within 220 yards from the jail.

Prima
facie from the plain reading of the aforesaid Rule and Circular, it
appears that the discretion has been left with the I.G. Prison to
decide on each application whether permission should be granted for
construction of building within 220 yards from the jail wall.

It
has been brought to the notice of the Court that the case of the
petitioner has been rejected on presumption that Rule 492(1) of the
Bombay Jail Manual and Circular dated 25th September, 1972
do not permit any construction to be made within 220 yards from the
jail wall. It is also brought to the notice of the Court that on the
other hand permission of construction of other building just adjacent
to the boundary wall of the proposed jail namely Vaibhav Flat
and Sanjivani Flat have been granted and such flats have been
constructed.

Learned
AGP appearing on behalf of the State prays and is allowed a week’s
time to obtain instruction whether two flats in between the
petitioners plot and the proposed jail site namely Vaibhav Flat
and Sanjivani Flat have been granted permission for
construction of such building. The case may be disposed of on the
next date.

Post
the matter on 3rd February, 2010.

[S.J.MUKHOPADHAYA,
C.J.]

[ANANT
S. DAVE, J.]

//smita//

   

Top