Gujarat High Court Case Information System
Print
SCA/28351/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 28351 of 2007
=========================================================
BHIL
GANGA RATNA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KM SHETH for
Petitioner(s) : 1,
MR HUKUM SINGH, AGP for Respondent(s) : 1,
3
NOTICE SERVED BY DS for Respondent(s) :
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/07/2008
ORAL
ORDER
Petitioner
appears to have lost his agricultural land in SIPU Dam project. He
has applied to the Government for alternate land for rehabilitation
as per the Government policy. Specific reference was made by him
to land which, however belongs to Tharad Nagarpalika. On this
ground, his request came to be turned down. He has, therefore, filed
this petition.
In
response to the notice issued by this Court, respondent No.3, Deputy
Collector has filed an affidavit dated 21.4.2008 stating, inter
alia, that the land in question could not be allotted to the
petitioner since it was belonging and in possession of Tharad
Nagarpalika. However, a list has been produced at Annexure R-2 to the
affidavit of such other lands which are still available for being
alloted.
Under
the circumstances, if the petitioner applies to the Government for
being alloted any suitable land which is still available for
allotment, such application shall be considered in accordance with
the rules and prevailing policy of the Government. The same may be
done expeditiously. With these directions, the petition is disposed
of. Notice discharged.
(Akil Kureshi, J.)
(vjn)
Top