Gujarat High Court Case Information System
Print
SCA/1027920/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10279 of 2008
==============================================
BAROT
ATULKUMAR BHUPATBHAI - Petitioner(s)
Versus
COLLECTOR
OF GANDHINAGAR & 3 - Respondent(s)
==============================================
Appearance
:
MR SHANTILAL M PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 3.
MS MAITHILI
MEHTA ASSTT GOVERNMENT PLEADER for Respondent(s) :
4,
==============================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 12/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Leave
to correct the cause-title describing respondent No.2 as Dehgam
Municipality. (Notice to be served through the Chief Officer, Dehgam
Municipality, Dehgam).
2. In
this petition, purporting to be a public interest litigation, the
petitioner has made a grievance that Dehgam Municipality has put the
land meant for gardens to commercial use by allowing construction of
shopping centre.
3. The
petition does not indicate that the petitioners have made any
representation to the concerned authorities. Hence, the petition is
disposed of by observing that, if the petitioners make any
representation on the subject-matter of this petition, the concerned
authority will consider and decide the same expeditiously.
Sd/-
(
M.S.Shah, Actg.C.J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top