Gujarat High Court
Bhupatsinh vs State on 12 October, 2010
Gujarat High Court Case Information System
Print
SCA/12878/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12878 of 2010
=========================================================
BHUPATSINH
RAMSINH PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1
MR NIKUNT RAVAL, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
MR PRASHANT DESAI FOR Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/10/2010
ORAL
ORDER
Today
during the course of hearing, Mr.Prashant Desai, learned advocate for
the respondent Nos.2 and 3, has submitted that the T.P. Scheme in
respect of the property in question has already been implemented and
the road is also constructed.
Hence,
in view of aforesaid statement made by the learned advocate for the
respondent Nos.2 and 3, it will not be appropriate to entertain
present petition. Hence, the same stands dismissed.
It
will, however, be open to the petitioner to file appropriate
application for compensation.
(K.S.
Jhaveri, J)
Aakar
Top