Gujarat High Court
Girdharbhai vs State on 28 August, 2008
Gujarat High Court Case Information System
Print
SCA/963220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9632 of 2008
=========================================================
GIRDHARBHAI
MAGANBHAI SURATI & 14 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KK TRIVEDI for
Petitioner(s) : 1
- 15.
MR
SATYAM CHHAYA, AGP for
Respondent(s) : 1,
NOTICE
SERVED BY DS for
Respondent(s) : ]
- 2, 4,
MR
DHAVAL G NANAVATI for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/08/2008
ORAL
ORDER
Petitioners
are aggrieved by allotment of final plot which is not separated to
the extent of petitioners’ 1500 sq. meters of holding. Learned AGP
Shri Chhaya submitted that the request of the petitioner is under
active consideration and at the stage of tentative preliminary town
planning scheme, this issue has been addressed. At the time of
taking final decision, the representation of the petitioner shall
also be borne in mind.
In
view of this development the petition is disposed of at this stage
with a liberty to apply in case of difficulty in future.
(Akil Kureshi, J.)
(vjn)
Top