Gujarat High Court High Court

Appearance : vs Mr Rasesh Rindani on 21 September, 2010

Gujarat High Court
Appearance : vs Mr Rasesh Rindani on 21 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11175/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11175 of 2010
 

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


 

NAGJIBHAI
BABABHAI RABARI 

 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & OTHERS
 

======================================
 
Appearance : 
MR
NATVAR D BHARWAD for the Petitioner 
Mr Rasesh Rindani, Assistant
Government Pleader for Respondent
: 1, 
None for Respondent(s) : 2 -
4. 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 21/09/2010 

 

ORAL
ORDER

By
way of this petition, the petitioner has challenged the order passed
by the Mamlatdar, Ahmedabad issuing directions to Talati cum Mantri,
Sola Village, Ahmedabad to remove the encroachment.

In
my view, the action taken by the respondents is just and proper.
This is an encroachment. No interference is called for. The
petition is devoid of any merits. The same is dismissed.

(K.S.Jhaveri,
J.)

*mohd

   

Top