Gujarat High Court High Court

Bhil vs State on 10 July, 2008

Gujarat High Court
Bhil vs State on 10 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/28351/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 28351 of 2007
 

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

 

BHIL
GANGA RATNA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KM SHETH for
Petitioner(s) : 1, 
MR HUKUM SINGH, AGP for Respondent(s) : 1,
3 
NOTICE SERVED BY DS for Respondent(s) : 
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/07/2008 

 

 
ORAL
ORDER

Petitioner
appears to have lost his agricultural land in SIPU Dam project. He
has applied to the Government for alternate land for rehabilitation
as per the Government policy. Specific reference was made by him
to land which, however belongs to Tharad Nagarpalika. On this
ground, his request came to be turned down. He has, therefore, filed
this petition.

In
response to the notice issued by this Court, respondent No.3, Deputy
Collector has filed an affidavit dated 21.4.2008 stating, inter
alia, that the land in question could not be allotted to the
petitioner since it was belonging and in possession of Tharad
Nagarpalika. However, a list has been produced at Annexure R-2 to the
affidavit of such other lands which are still available for being
alloted.

Under
the circumstances, if the petitioner applies to the Government for
being alloted any suitable land which is still available for
allotment, such application shall be considered in accordance with
the rules and prevailing policy of the Government. The same may be
done expeditiously. With these directions, the petition is disposed
of. Notice discharged.

(Akil Kureshi, J.)

(vjn)

   

Top