Gujarat High Court Case Information System
Print
SCA/5750/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5750 of 2011
=========================================
BHAVANI
ENTERPRISE THRO'PROP. DHARMESHBHAI GOYANI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
=========================================
Appearance :
MR
Y.N.Oza, senior counsel with Mr. RAJESH K SAVJANI for the
Petitioner.
Ms. Monali Bhatt, Assistant GOVERNMENT PLEADER for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 12/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
Assistant Government Pleader Ms. Monali Bhatt shall file a personal
affidavit of the Collector by tomorrow stating therein as to what are
the duties of the Collector. If there is any law and order problem,
whether the Collector has to solve it and if there is any obstruction
or the road or any agitation by the villagers on the road, whether
the road has to be got cleared by the Collector with the help of
police administration ? If yes, then why the Collector has not acted
in this matter on or before 16.4.2011 ? When obstruction has been
reported, what has been done by the Collector, whether duty of
Collector is to visit the spot and to get hindrances cleared on the
public road ? The Collector shall also remain present in the Court on
12th May, 2011 at 11.00 a.m. A copy of this order shall be handed
over to the learned Assistant Government Pleader Ms. Monali Bhatt
free of costs for ensuring compliance of this order.
(V.M.Sahai,J)
(G.B.Sahai,J)
***vcdarji
Top