Gujarat High Court Case Information System
Print
LPA/1188/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1188 of 2008
In
SPECIAL
CIVIL APPLICATION No. 9142 of 2008
With
CIVIL
APPLICATION No. 12147 of 2008
In
LETTERS PATENT APPEAL No. 1188 of 2008
=========================================================
BALENDU
DINKARRAI SWADIYA - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Appellant(s) : 1,
MS. REETA CHANDARANA AGP for Respondent(s) : 1 -
2.
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
1. We
find no infirmity in the reasons given by the learned Single Judge.
Petitioner has already accepted the offer for surrendering the plot
and allotment of plot at the relocated site. Moreover, the learned
Single Judge has rightly observed that to the query whether the
petitioner was willing to surrender the plot allotted at reallocated
site pursuant to the Government resolution so that the matter could
be considered for directing the authority for payment of
compensation, in accordance with law, the petitioner was not willing
to accept the offer.
2. We
find no reason to interfere with the order passed by the learned
Single Judge.
3. The
appeal is dismissed.
4. As
the appeal is dismissed, no order on Civil Application.
(K.S.
Radhakrishnan, C.J.)
(Akil
Kureshi, J.)
…
(karan)
Top