Gujarat High Court Case Information System
Print
SCA/924/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 924 of
2010
=================================================
NATVARLAL
JIVRAJBHAI BHATIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 19 - Respondent(s)
=================================================
Appearance
:
MR
GM JOSHI for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1 - 3.
NOTICE SERVED BY DS for Respondent(s) : 2,4
- 14,16 - 20.
MR HS MUNSHAW for Respondent(s) : 5, 7,
HL PATEL
ADVOCATES for Respondent(s) : 9 - 10, 12,
MR DEEPAK P SANCHELA for
Respondent(s) : 11,
MR YM THAKKAR for Respondent(s) : 0.0.0
MR
SANDEEP R LIMBANI for Respondent(s) : 0.0.0
UNSERVED-REFUSED (N)
for Respondent(s) : 0.0.0
MR MIHIR H PATHAK for Respondent(s) :
0.0.0
MSVARSHABRAHMBHATT for Respondent(s) :
13,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
1. The
respondent-State and Municipal Authorities are directed to file an
affidavit giving details of steps taken pursuant to the Courts order
and the latest status report.
From
the affidavit filed by respondent no.18 it appears that the said
respondent claims to be a person below poverty line. It is alleged
that in spite of the same, the allotment in his favour was cancelled
only because of the present writ petition, which is against the law.
2. In
the circumstances, we also direct the respondents to inquire about
the source of livelihood of respondent no.18 and find out whether he
is a BPL card holder and a member of below poverty line. Until
further order, the land originally allotted in favour of respondent
no.18 shall not be allotted in favour of any other person. Post the
matter on 12.01.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top