Gujarat High Court
Arvindbhai vs Collector on 29 March, 2011
Gujarat High Court Case Information System
Print
SCA/3852/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3852 of 2011
=========================================================
ARVINDBHAI
KHIMJIBHAI SORATHIYA - Petitioner
Versus
COLLECTOR
OF KUTCH - Respondent
=========================================================
Appearance :
MR
NIRAL R MEHTA for
Petitioner
None for Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/03/2011
ORAL
ORDER
Matter
is adjourned to 06.04.2011.
Learned
AGP may take instructions in respect of the contentions raised in
this petition and the policy of fixation of rate for dispensing land
to the various land users for various purposes. The grievance with
regard to gnawing gape between the price at which large parcel of
land have been allotted to the industrial houses and parcel of land
sought by physically challenged petitioner, who is seeking assistance
at concessional rate, as per the policy of the State.
(S.R.BRAHMBHATT,
J.)
pallav
Top