Gujarat High Court High Court

Bijal vs State on 4 July, 2011

Gujarat High Court
Bijal vs State on 4 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2239/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2239 of 2005
 

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

BIJAL
VISA VAGHRI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

================================================= 
Appearance
: 
MR MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1,MR BIREN A
VAISHNAV for Petitioner(s) : 1, 
Mr N J Shah, Asstt.GOVERNMENT
PLEADER for Respondent(s) : 1 -
5. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

				
Date : 04/07/2011 

 

ORAL
ORDER

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

1. Respondent
No.2 is directed to file additional affidavit-in-reply giving the
correct position as to whether any award has been made after
cancellation of the earlier award and if yes, how much amount has
been deposited in the High Court and produce the receipt along with
it. Respondent No.2 may show cause as to why the amount due to the
petitioner may not be released to the petitioner and whether the land
of the petitioner has been acquired and if acquired why he should not
be paid compensation, by which Notification and declaration issued
under section 6 and the date of taking possession of the land of the
petitioner shall also be filed. If the State has taken possession of
the land of the petitioner, why no further compensation was awarded
to the petitioner shall also be explained. The affidavit-in-reply
shall be filed within two weeks. In case the
affidavit-in-reply is not filed by respondent No.2, he shall
personally remain present in the Court on 20.7.2011 and explain as to
why he has not filed the affidavit-in-reply and not provided the
details required by the Court.

List
this matter on 20.7.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top