Gujarat High Court High Court

Bhimsinh vs State on 14 October, 2011

Gujarat High Court
Bhimsinh vs State on 14 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7038/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7038 of 2011
 

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

 

BHIMSINH
MADHAVSINH PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUAJRAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
MS SHRUTI PATHAK, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 4
 

MR CHINMAY
GANDHI FOR Respondent (s) :
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard Mr. R.N. Singh, learned advocate appearing for the
petitioner, Ms. Shruti Pathak, learned AGP appearing for the
respondent no. 1 and Mr. Chinmay Gandhi, learned advocate appearing
for the respondent no. 5.

2. This
petition has been filed by the petitioner that the respondent
authorities be directed to release the land of the petitioner bearing
Revenue Survey No. 984 and 1037 situated in village Dahej, Taluka
Vagra, Bharuch from acquisition which is sought by issuing
notification under section 4 dated 22.11.2009 and notification under
section 6 dated 14.12.2010 of the Land Acquisition Act.

3. The
State Government under section 48 of the Land Acquisition Act can
release only the acquired land provided the petitioner is in
possession of the land in dispute. In the instant case, Mr. Singh
has submitted that the land in question is in possession of the
petitioner which is not disputed by Ms. Pathak, learned AGP appearing
for the respondent State. Learned AGP however submitted that the
petitioner may prefer appropriate fresh representation before the
concerned authorities of State Government which shall be considered
in accordance with law.

4. In
view of the above, this petition is disposed of with the following
directions:

The
petitioner shall make a fresh detailed representation under Section
48 of the Land Acquisition Act before the concerned authorities of
the State Government within a period of four weeks from today.

The
authorities shall consider the same in accordance with law and
dispose of the same by way of a reasoned and speaking order within a
period of three months from the date of receipt of the
representation.

It
is made clear that this Court has not entered into the merits of the
matter.

5. Rule
is discharged. Direct service is permitted.

(V.M.

SAHAI, J.) (K.S. JHAVERI, J.)

Divya//

   

Top