Gujarat High Court High Court

Sukarbhai vs State on 17 July, 2008

Gujarat High Court
Sukarbhai vs State on 17 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9354/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9354 of 2008
 

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

 

SUKARBHAI
TULJIBHAI SURYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
FARHANA Y MANSURI for
Petitioner(s) : 1,MR LIYAKAT I MEHTA for Petitioner(s) : 1, 
MR
SATYAM CHHAYA, AGP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

The
petitioner a tribal member of the society seems to be in possession
and occupation of a small piece of Government land since many years
as per his averment in the petition.

From
the record, it appears that the Government had permitted to hold the
land till year 2000 on lease. Thereafter, there does not seem to be
any further extension of the lease term. The petitioner still
appears to be continuing in possession of the land in question. It
is the case of the petitioner that petitioner is unable to pay full
purchase price for the land and would prefer to hold it on lease
basis.

Be
that as it may, it will be open for the petitioner to approach the
Collector with appropriate request in this regard. If the petitioner
makes a representation within a period of four weeks from today,
same shall be considered in accordance with law and the petitioner
be suitably replied as soon as the decision is taken.

With
these directions, the petition is disposed of.

(Akil
Kureshi,J.)

(raghu)

   

Top