Gujarat High Court Case Information System
Print
SCA/11464/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11464 of 2003
=============================================================
ASHOKKUMAR
ISHWARLAL PRAJAPATI - Petitioner(s)
Versus
LAND
ACQUISITION OFFICER & 1 - Respondent(s)
=============================================================
Appearance :
MR
HASURKAR with MR KM SHETH for
Petitioner(s) : 1,
MR HK PATEL, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1 -
2.
=============================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/08/2010
ORAL
ORDER
(Per :
HONOURABLE MR.JUSTICE D.H.WAGHELA)
In
view of the averments made in the affidavit-in-reply of the Special
Land Acquisition Officer, with offer to pay the amount due to the
petitioner and the admission that the petitioner has received the
amount due under the award on 18.10.2003, the petition was stated to
be not surviving for any further relief. Therefore, learned counsel
Mr. Hasurkar submitted that without prejudice to the rights of the
petitioner to take other remedy for any further amount or
compensation or interest, the petition was required to be disposed,
at this stage. Accordingly, the petition is disposed as not
surviving and Rule is discharged with no order as to costs.
(D.H.WAGHELA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top