Gujarat High Court High Court

India vs State on 12 January, 2010

Gujarat High Court
India vs State on 12 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12732/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12732 of 2009
 

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


 

INDIA
STEEL TRADERS - THROUGH PARTNER RAKESH CHIMANLAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TARAK DAMANI for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
 
ORAL
ORDER

By
way of this petition, the petitioner has prayed for

[a] to
admit and allow the petition.

[b]
to direct the respondent to give an approach road for entering
into the property of the present petitioner.

The
petitioner has requested for approach road to the plot of the
petitioner. According to the petitioner even as per the map, which
is available with the office of the respondent there is an approach
road for entering into the property. However the respondent has not
taken any decision. In that view of the matter, on the peculiar
facts of the case the following order is passed:

The petitioner will go before the Mamlatdar, Bawla
on 18th January 2010. The concerned authority will
decide his application (Annexure -F to the petition) in accordance
with law at the earliest. The authority shall also consider clause
B of Annexure ‘C’

With
these directions the petition is disposed of. Notice is discharged
with no order as to costs.

[K.S.Jhaveri,J.]

*Himansu

   

Top