IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 5170 of 1996
--------------------------------------------------------------
MOHANJI S BEHOLA
Versus
COLLECTOR
--------------------------------------------------------------
Appearance:
MR SV PARMAR for Petitioners
SERVED BY DS for Respondent No. 1, 2
--------------------------------------------------------------
CORAM : MR.JUSTICE B.C.PATEL and
MR.JUSTICE M.S.SHAH
Date of Order: 11/02/97
ORAL ORDER
Learned Counsel Mr.Parmar seeks permission to
amend the prayer clause as under:
“The revenue Officers and the Disitrict Inspector
of Records be directred to carry out the
amendment as per notification at Annexure B and
Annexure CC dated 16-10-1969 published in Part
IV-B, Gujarat Govt.Gazette, Extra-ordinary so far
as it relates to village Palaj.”
Permission to amend the petition as aforesaid is granted.
Mr.Parmar submitted that the District Inspector
of Land Records, Gandhinagar,by his letter dated 8-8-1996
replied that the amendment is not carried out and
therefore, copies cannot be given.
It is necessary that the notification may be
translated into a map so as to show the survey numbers
which are included in the township and the survey numbers
which are not included in the township and have remained
the part of village Palaj.
The matter is adjourned from time to time. The
copies of annexures to the Affidavit-in-reply are not at
all legible. We heard Mr.Parmar for long time, but
Mr.Raval,learned AGP, inspite of repeated call and
inspite of sending the Chobdar and the Peon, has not
remained present. That is how the work of the Court
suffers.
In the facts and circumstances of the case,we
direct the aforesaid authority to translate the
Notification into a map and make it clear whether Survey
No.1028 is included in the township or not. Six weeks’
time is granted to carry out this exercise.
This petition accordingly stands disposed of with
no order as to costs.
( B.C.Patel J.)
(M.S.Shah J. )
Sharma