Gujarat High Court High Court

Ghanshyamsinh vs Aalloo on 8 September, 2010

Gujarat High Court
Ghanshyamsinh vs Aalloo on 8 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3065/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3065 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2312 of 2009
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2312 of
2009 
 
=================================================
 

GHANSHYAMSINH
GOVINDSINH VAGHELA - Applicant(s)
 

Versus
 

AALLOO
NON TRADING ASSOCIATION & 12 - Respondent(s)
 

================================================= 
Appearance
: 
MR
CL SONI for Applicant(s) : 1, 
MR AS VAKIL for Respondent(s) : 1,
3, 
None for Respondent(s) : 2,4 - 11, 13, 
- for Respondent(s) :
0.0.0  
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 08/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Though
report has been submitted, but there is a dispute relating to
identification of land which was allotted in favour of Sardar Sarovar
Narmada Nigam Limited (SSNNL). Respondents have brought on record
the Letter of allotment, whereby, it was decided by the State
Government to give the land on lease in favour of SSNNL, but they
have failed to bring on record any instrument of transfer, like
lease-deed, for proper identification of the land. In fact, this is
the allegation of the petitioner that the present report has been
submitted without proper identification of the land, and learned
counsel for the petitioner fervently argued that the land allotted in
favour of SSNNL includes Block No.219/26 Paiki, which is disputed by
learned counsel appearing on behalf of the other respondents.

To
decide whether for proper identification of the land and to resolve
the dispute some other Central agency is required to be engaged, but
deciding the same, the Court intends to go through all other reports,
if available, with the respondents, from which proper identification
of land allotted in favour of SSNNL can be made. It will also be
desirable to supply English version of the Gujarati documents,
including the allotment order, report(s), etc. Post the matter on
23.09.2010 at 2.30 p.m.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top