Gujarat High Court Case Information System Print SCA/7201/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7201 of 2010 ========================================================= JAYENDRA NAGINDAS & 14 - Petitioner(s) Versus STATE OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s) ========================================================= Appearance : MR SUDHIR NANAVATI Sr. Advocate with MS ANUJA S NANAVATI for Petitioner(s) : 1 - 15. MR PRANAV DAVE AGP for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 1,3 - 4. NOTICE SERVED BY DS for Respondent(s) : 1 - 6. MR RM CHHAYA for Respondent(s) : 2 - 4. MR DJ BHATT for Respondent(s) : 6, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 28/10/2010 ORAL ORDER
1. Rule.
Expedited.
2. Mr.
R.M. Chhaya, learned counsel appearing on behalf of respondent nos.2
to 4, states that no orders may be passed with regard to the land
bearing Final Plot No.450 since necessary compensation has already
been paid. In view of the above statement made by learned counsel Mr.
Chhaya and subject to the right of the respondents to raise all
contentions / submissions in their reply, no orders are passed with
regard to the land bearing Final Plot No.450, at this stage.
3. However,
so far as the land bearing Final Plot No.464, admeasuring 206 sq.
metres is concerned, it is directed that the possession thereof shall
be handed over to the petitioners on or before 03.11.2010.
4. Necessary
procedure for taking over possession of the land bearing Final Plot
No.617, admeasuring 4248 sq. metres, from respondent-Torrent Power
Ltd. (A.E.C.) shall be completed within a period of two months from
today. It is observed that if respondent-Torrent Power Ltd. (A.E.C.)
prefers any application for handing over possession of their Final
Plot, the authority concerned may consider the same sympathetically.
5. To
be listed for hearing on 24.01.2011.
[K.
S. JHAVERI, J.]
Pravin/*
Top