Gujarat High Court High Court

People’S vs State on 23 August, 2010

Gujarat High Court
People’S vs State on 23 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6623/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6623 of 2010
 

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


 

PEOPLE'S
UNION FOR CIVIL LIBERTIES - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=============================================
Appearance : 
MR
GIRISH PATEL, SR. COUNSEL for GIRISH PATEL ASSOC for Petitioner(s) :
1, 
MR P.K.JANI, GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
MR BHASKAR P. TANNA, SR.
ADVOCATE with MR  NILESH A PANDYA for Respondent(s) :
2, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

					Date
: 13/08/2010 

 

ORAL
ORDER

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

From
the reply affidavit, it appears that applications of large number of
applicants have been accepted and applications of several others have
been rejected. Counsel for the parties will give a time-frame to
the Court and state:

the date by which the persons
whose applications have been accepted will shift to plot No.65;

the date by which those persons
whose applications have been rejected will be evicted;

the date by which applicants who
have accepted to switch over to plot No.65 will be allotted the
existing houses constructed by respondent;

the date by which
rest of the allocated persons will be provided with such constructed
house, of course such allocation will be subject to payment of the
minimum costs as prescribed by the Corporation, and on failure to
pay such minimum costs, persons whose applications have been
accepted, they may also be evicted.

We
have noticed from the supplementary affidavits, wherein at page 226
onwards, the details of applications accepted and/or rejected have
been shown.

Let
a copy of this order be handed over to the counsel for the
petitioner and the State. Post the matter on 30.8.2010.

(S.J.

Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top