Gujarat High Court Case Information System
Print
SCA/2239/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2239 of 2005
=================================================
BIJAL
VISA VAGHRI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance
:
MR MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1,MR BIREN A
VAISHNAV for Petitioner(s) : 1,
Mr N J Shah, Asstt.GOVERNMENT
PLEADER for Respondent(s) : 1 -
5.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date : 04/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Respondent
No.2 is directed to file additional affidavit-in-reply giving the
correct position as to whether any award has been made after
cancellation of the earlier award and if yes, how much amount has
been deposited in the High Court and produce the receipt along with
it. Respondent No.2 may show cause as to why the amount due to the
petitioner may not be released to the petitioner and whether the land
of the petitioner has been acquired and if acquired why he should not
be paid compensation, by which Notification and declaration issued
under section 6 and the date of taking possession of the land of the
petitioner shall also be filed. If the State has taken possession of
the land of the petitioner, why no further compensation was awarded
to the petitioner shall also be explained. The affidavit-in-reply
shall be filed within two weeks. In case the
affidavit-in-reply is not filed by respondent No.2, he shall
personally remain present in the Court on 20.7.2011 and explain as to
why he has not filed the affidavit-in-reply and not provided the
details required by the Court.
List
this matter on 20.7.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top