Gujarat High Court High Court

Bavanka vs State on 1 July, 2008

Gujarat High Court
Bavanka vs State on 1 July, 2008
Bench: Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/21536/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATIONS Nos.21536 to 21556 of 2007
 

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

 

BAVANKA
INUSBHAI JAMALBHAI & 20 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1 - 21. 
MS MINI M NAIR, AGP for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2 - 3. 
MR RM CHHAYA for
Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
ORAL
ORDER

Mr.P.S.Champaneri,
learned counsel for the petitioner, states that the Resolution No.84
passed by the respondent No.4-Shihor Nagarpalika has been forwarded
to the Collector, Bhavnagar, on 3.9.2007 pursuant to which the
respondent No.4-Nagarpalika has been asked to pay the price of the
land.

It
is submitted by Mr.R.M.Chhaya, learned counsel for the respondent
No.4-Nagarpalika that the land in question can be earmarked for a
public purpose such as the one that the respondent No.4-Nagarpalika
wants to use it for, under the provisions of Section 38 of the Bombay
Land Revenue Code.

The
learned Assistant Government Pleader may take instructions in this
regard and apprise the Court on the next date of hearing.

List
on 8.7.2008.

(Smt.Abhilasha
Kumari, J.)

(sunil)