Gujarat High Court High Court

Arvindbhai vs Collector on 29 March, 2011

Gujarat High Court
Arvindbhai vs Collector on 29 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3852/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3852 of 2011
 

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


 

ARVINDBHAI
KHIMJIBHAI SORATHIYA - Petitioner
 

Versus
 

COLLECTOR
OF KUTCH - Respondent
 

=========================================================
Appearance : 
MR
NIRAL R MEHTA for
Petitioner  
None for Respondent
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 29/03/2011 

 

 
 
ORAL
ORDER

Matter
is adjourned to 06.04.2011.

Learned
AGP may take instructions in respect of the contentions raised in
this petition and the policy of fixation of rate for dispensing land
to the various land users for various purposes. The grievance with
regard to gnawing gape between the price at which large parcel of
land have been allotted to the industrial houses and parcel of land
sought by physically challenged petitioner, who is seeking assistance
at concessional rate, as per the policy of the State.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top