Gujarat High Court High Court

Himatbhai vs State on 23 July, 2009

Gujarat High Court
Himatbhai vs State on 23 July, 2009
Author: Mohit S. K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/757120/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7571 of 2009
 

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


 

HIMATBHAI
MANABHAI RATHOD & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SP MAJMUDAR for Petitioner(s) : 1 - 2.                               
                                                          MR PP
MAJMUDAR for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 23/07/2009  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

In
view of the statement being made by Mr Majmudar for the petitioners
on the basis of the averments made in the later part of para 12 of
the petition that Regular Civil Suit No. 231 of 2004 is still pending
before the Court of the Senior Civil Judge, Bharuch and in view of
the decision of the Apex Court reported in (1996) 6 SCC 408 and the
contents of the communication dated 15.7.2009 under the Right to
Information Act (Annexure – G to the petition), notice to the
respondents, in respect of the compensation payable for the land
bearing Survey No. 199 only, returnable on 3rd August, 2009.

Till
the returnable date, respondent Nos. 1 to 3 shall not make any
disbursement of the compensation relatable to the land bearing Survey
No. 199 to respondent Nos. 4 and 5.

Direct
Service Service is permitted today.

[M.

S. SHAH, J.]

[K.

M. THAKER, J.]

sundar/-

   

Top