Gujarat High Court
Appearance : vs Mr Harin P Raval on 6 October, 2008
Gujarat High Court Case Information System
Print
SCA/12231/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12231 of 2008
======================================
MEHBOOB
VALI MUSA
Versus
UNION
OF INDIA & others
======================================
Appearance :
MR
JA ADESHRA for Petitioner
MR HARIN P RAVAL, Assistant Solicitor
General of India, for
Respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/10/2008
ORAL
ORDER
Today,
when the matter is called, learned counsel for the petitioner is not
present.
Mr.
Harin Raval, learned Assistant Solicitor General of India, appears
for the respondents on being served advanced copy of the petition and
submits that the petitioner has alternative remedy for redressal of
his grievance under the Petroleum & Minerals Pipelines
[Acquisition of Right of User in Land] Act, 1962, and this petition
is not maintainable before this Court under Article 226 of the
Constitution of India, at this stage.
S.O.
To 20.10.2008.
(ANANT
S. DAVE, J.)
(swamy)
Top