Gujarat High Court High Court

Mukeshbhai vs State on 26 August, 2010

Gujarat High Court
Mukeshbhai vs State on 26 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9954/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9954 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

MUKESHBHAI
JAGDISHBHAI SHARMA & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH COLLECTOR & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MS
RV ACHARYA for
Petitioner(s) : 1 - 5. 
MR PRANAV DAVE, AGP for Respondent(s) : 1 -
2 
None for Respondent(s) : 3 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/08/2010 

 

ORAL
JUDGMENT

1. RULE.

Shri Pranav Dave, learned AGP
waives service of notice of rule on behalf of respondents nos. 1 and

2.

2. It
is an admitted position that though required, seven days notice has
not been given to the petitioners before demolishing some portion of
the construction. It appears from the impugned notice dated
10/08/2010 that seven days time was granted/seven days notice was
issued, however, seven is corrected to three. The aforesaid is not
satisfactorily explained. Be that as it may. It cannot be disputed
that before any action is taken under Section 202 of the Bombay Land
Revenue Code, seven days notice is required to given. Under the
circumstances, the impugned notice/communication dated 10/08/2010 is
hereby quashed and set aside. It will be open for the Mamlatdar,
Vadodara to initiate appropriate proceedings under Section 202 of the
Bombay Land Revenue Code in accordance with law on its own merits
after giving reasonable time to the petitioners to respond to the
same. Till then, parties are directed to maintain status-quo as on
today. Rule is made absolute to the aforesaid extent.

Direct
service is permitted.

(M.R.

SHAH, J.)

siji

   

Top