Gujarat High Court High Court

Appearance : vs Mr Harin P Raval on 6 October, 2008

Gujarat High Court
Appearance : vs Mr Harin P Raval on 6 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12231/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12231 of 2008
 

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

MEHBOOB
VALI MUSA 

 

Versus
 

UNION
OF INDIA & others
 

======================================
 
Appearance : 
MR
JA ADESHRA for Petitioner 
MR HARIN P RAVAL, Assistant Solicitor
General of India, for
Respondents 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/10/2008 

 

 
 
ORAL
ORDER

Today,
when the matter is called, learned counsel for the petitioner is not
present.

Mr.

Harin Raval, learned Assistant Solicitor General of India, appears
for the respondents on being served advanced copy of the petition and
submits that the petitioner has alternative remedy for redressal of
his grievance under the Petroleum & Minerals Pipelines
[Acquisition of Right of User in Land] Act, 1962, and this petition
is not maintainable before this Court under Article 226 of the
Constitution of India, at this stage.

S.O.

To 20.10.2008.

(ANANT
S. DAVE, J.)

(swamy)

   

Top