Gujarat High Court High Court

Kantaben vs State on 27 August, 2008

Gujarat High Court
Kantaben vs State on 27 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/770620/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7706 of 2008
 

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


 

KANTABEN
JAGDISHCHANDRA GOSAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YN RAVANI for Petitioner(s) : 1, 
MR JK SHAH, AGP for Respondent(s)
: 1, 
NOTICE SERVED for Respondent(s) : 1 - 2. 
MR RM CHHAYA for
Respondent(s) :
3, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/08/2008 

 

 
 
ORAL
ORDER

The
petitioner claims to have purchased certain land from original land
owner, Shri Revabhai Zaverbhai. The land in question, however,
before it sale, was declared as an excess vacant land in the hands
of original land owner. Petitioner has made representation to the
Government to regularize his occupation.

Learned
advocate, Shri Ravani, for the petitioner submitted that under
somewhat similar circumstances, this Court in an order dated
3.9.2007 passed in Special Civil Application No.283 of 2000 had
after noting the background required the Government to take a
decision for allotment of the land permitting the petitioners
therein to make a fresh representation and directing the Government
to dispose of the same within three months.

The
present petition is disposed of directing the Government to take
into consideration the representations of the petitioner and dispose
of the same expeditiously and preferably within a period of three
months from the date of receipt of a copy of the order in accordance
with law. Ultimately, if after the Government takes its decision,
the petitioner feels aggrieved, it will be open for the petitioner
to take recourse to legal remedies under the law.

Petition
is disposed of accordingly.

(AKIL
KURESHI, J.)

ashish//

   

Top