Gujarat High Court High Court

Mohanbhai vs District on 2 August, 2010

Gujarat High Court
Mohanbhai vs District on 2 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8203/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 8203 of
2010 
======================================


 

MOHANBHAI
DEVJIBHAI VASAVA - Petitioner
 

Versus
 

DISTRICT
DEVELOPMENT OFFICER & 2 - Respondents
 

======================================
Appearance
: 
MR
MR VYAS for the Petitioner. 
MR ARPIT A KAPADIA for Respondent
No.1. 
MR PRANAV DAVE, AGP for Respondent Nos.2 -
3. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 02/08/2010 

 

ORAL
ORDER

In response to the Notice issued by this Court, Mr. Roopwant Singh,
the District Collector, Bharuch as well as Dr.Rajendrakumar, District
Development Officer, Bharuch are personally present in the Court and
District Collector, Bharuch has pointed out what steps have been
taken at the relevant time. He has further submitted that even
thereafter steps have been taken for regeneration and growing of the
trees, after cutting of the trees at the relevant time. He has
further submitted that he has prepared action plan for future to see
that in gauchar land there are more plantations in this monsoon
season. S.O. to 6th August,2010. Let
the Collector, Bharuch and District Development Officer, Bharuch
produce the action plan for future growing of the trees in gauchar
land.

Time being presence of the Collector,Bharuch as well as District
Development Officer, Bharuch is dispensed with.

[M.R.SHAH,J]

*dipti

   

Top