Gujarat High Court High Court

Patel vs Gothva on 27 April, 2010

Gujarat High Court
Patel vs Gothva on 27 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13133/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13133 of 2009
 

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


 

PATEL
DINESHBHAI BHUDARBHAI AS LEGAL HEIR OF BHUDARBHAI - Petitioner(s)
 

Versus
 

GOTHVA
GRAM PANCHAYAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
None
for the Petitioner 
NOTICE SERVED for Respondent(s) : 1, 
MR
VIRAL J DAVE for Respondent(s) : 1, 
MR JIGAR G GADHAVI for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 27/04/2010 

 

 
 
ORAL
ORDER

Learned
Assistant Government Pleader Mr.Rindani had asked for priority in the
matter. For paucity of time, the matter could not be taken up.

Learned
Assistant Government Pleader places on record communication dated
24.04.2010 from the office of the Mamlatdar, Visnagar to the
Assistant Government Pleader along with a sketch with shaded colour
portion showing the actual encroachment and the construction put up
in ‘wada land’. The encroachment and the construction is
required to be removed by the petitioner.

Learned
Advocate Mr.Darji for the petitioner is not present.

Learned
Advocate Mr.Viral Dave places on record unconditional apology on
affidavit of one Shri Jamiyatkhan S.Mogal, Talati-cum-Mantri.
Similarly, learned Assistant Government Pleader Mr.Rindani places on
record unconditional apology on affidavit of one Shri Vasudev Ambalal
Patel, Mamlatdar.

The Court
reserves its orders on the same.

The matter is
ordered to be listed on 29.04.2010.

It is
clarified that in the event, learned Advocate Mr.Darji will not be
present in the Court on that day, the Court will have to proceed with
the matter in his absence.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top