Gujarat High Court High Court

Appearance : vs Ms Monali Bhatt on 9 March, 2010

Gujarat High Court
Appearance : vs Ms Monali Bhatt on 9 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1960/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1960 of 2009
 

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


 

ANJUMAN-E-BADRI
(DAWOODI VOHRA) JAMAT, 

 

VOHRA
PANCH SAMAJ 

 

Versus
 

STATE
OF GUJARAT & OTHERS
 

======================================
 
Appearance : 
Mr
ND Nanavati, Senior Advocate, assisted by Mr MA Kharadi for the
Petitioner  
Ms Monali Bhatt, Assistant
Government Pleader for Respondent
No.1 
NOTICE SERVED BY DS for Respondent(s) : 1 - 4. 
Mr Sunil S
Joshi for Respondents : 2 to 4 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 09/03/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the parties. Having considered the rival
submissions, we are of the considered opinion that it is an
obligation cast upon the public authority to provide for land for
last rites. The petitioner has so far been contending that the land
acquired by the municipality which was originally donated for the
purpose of Kabrastan may be regranted to the petitioner. The
learned counsel for the appellant does not insist their claim for
regrant of the land and request for allotting some
land where the last rites of dead can be performed.

Mr
Sunil Joshi, learned counsel for the Municipality submitted that the
Municipality will objectively consider the application made by the
petitioner to it. In view of the agreed submissions, we consider it
proper to adjourn the present petition for a period of six weeks so
as to enable the Municipality to consider the application which is
likely to be filed by the petitioner within a period of one week from
today and dispose of the same within the stipulated period of six
weeks.

Put
up on 20th April 2010.

(Bhagwati
Prasad, J.)

(J.C.

Upadhyaya, J.)

*mohd

   

Top