Gujarat High Court High Court

Rameshkumar vs State on 21 April, 2011

Gujarat High Court
Rameshkumar vs State on 21 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/989/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 989 of 2003
 

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

 

RAMESHKUMAR
SHAKARAJI THAKORE & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 18 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ PATEL for
Petitioner(s) : 1,1.2.1 - 3. 
GOVERNMENT PLEADER for Respondent(s)
: 1, 
RULE SERVED for Respondent(s) : 2 - 3,3.2.2 - 4,10 - 18. 
MR
MG NAGARKAR for Respondent(s) : 2, 
MR SATYAM Y CHHAYA for
Respondent(s) : 2, 
None for Respondent(s) : 3, 
RULE UNSERVED
for Respondent(s) : 5 - 6. 
DELETED for Respondent(s) : 7, 19, 
MR
HARIN P RAVAL for Respondent(s) : 8, 
UNSERVED-EXPIRED (R) for
Respondent(s) :
9, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/04/2011 

 

 
ORAL
ORDER

By
way of this petition under Article 226 of the Constitution of India,
the petitioners have prayed for the following main relief in terms
of para 27(A) :-

“27(A).

This Honourable Court may be pleased to issue a writ of mandamus or
any other appropriate writ, order or direction directing the
respondent Corporation to specify the area of the land allotted to
the petitioners under T.P. Scheme No. 23 of Sabarmati, out of Final
Plot Nos.56 and 57, in lieu of the lands of the petitioners bearing
Survey Nos.150 and 161/3 of Village Acher, Taluka City, District :
Ahmedabad and permit the petitioners to develop the said area in
accordance with the provisions of the Act and the Building
Regulations of the respondent Corporation, within a period as may be
specified by the Honourable Court.”

After
making some submissions, Mr.A.J. Patel, learned advocate does not
press the present petition for the realief sought in para 27(A) by
submitting that the petitioners propose to initiate independent
proceedings for appropriate relief directing the appropriate
authority and the Corporation to acquire the land in question for
Bus Depot for Ahmedabad Municipal Transport Services (AMTS).

Under
the circumstances, present petition is dismissed as withdrawn so
far as prayer in terms of para 27(A) with above liberty. As and
when independent proceedings are initiated, the same shall be
considered in accordance with law and on merits, for which this
Court has not expressed any opinion on merits. Rule is discharge.
Interim relief granted earlier, if any, stands vacated forthwith. No
costs.

[M.R.

SHAH, J.]

rafik

   

Top