Gujarat High Court Case Information System
Print
SCA/653420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6534 of 2008
=========================================================
MUKESHBHAI
MAGANBHAI KIKANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MANOJ S JOSHI for
Petitioner(s) : 1,
MR JK SHAH, AGP for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) :
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/09/2008
ORAL
ORDER
Learned
AGP Shri JK Shah produces on record a communication dated 30th
August 2008 received by him from Mamlatdar, Vadodara. Along with the
said communication, he has produced certain documents including
orders dated 2.2.94 and 13.9.03 by virtue of which the land in
question was permitted to be converted into NA land at the instance
of the predecessor-in-title of the petitioner. Learned AGP also drew
my attention to sale deed dated 30.4.07 produced at Annexure B
wherein also reference is made that the land is converted into NA
land.
In
view of the above, learned advocate for the petitioner agrees that
the petitioner’s grievance would not survive at this stage. The
petition stands disposed of accordingly. Notice is discharged.
(Akil Kureshi, J.)
(vjn)
Top