Gujarat High Court Case Information System
Print
SCA/14462/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14462 of 2010
=====================================
ASADA
GRAM PANCHAYAT & 1 - Petitioner(s)
Versus
COLLECTOR
& 4 - Respondent(s)
=====================================
Appearance
:
MR J G VAGHELA for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
5.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 01/12/2010
ORAL
ORDER
1.0 The
learned advocate for the petitioners to serve an advance copy to the
Office of the Government Pleaders.
2.0 Learned
Assistant Government Pleader Ms. Manisha Narsinghani is directed to
obtain instructions from the Collector,
Banaskantha on the course adopted by the Collector by passing order
dated 12th May 2010, whereby, the Collector decided to
resume the land on account of non-removal of encroachment in the
Gauchar land. Whether, this is a solution to the problem of
encroachment.
2.1 A
responsible Officer, not below the rank of Deputy Collector, shall
remain personally present before this Court on
8th
December 2010 showing what actions are taken by the Collector
from time to time before passing order dated 12th May
2010.
2.2 Direct
service is permitted.
2.3 A
copy of this order be made available to the learned Assistant
Government Pleader Ms. Manisha Narsinghani for its onward
communication for necessary action.
[
Ravi R. Tripathi, J. ]
hiren
Top