Gujarat High Court Case Information System
Print
SCA/8053/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8053 of 2011
=================================================
CHHAGANBHAI
MOHANBHAI PATEL & 3 - Petitioners
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondents
=================================================
Appearance :
MR
SP MAJMUDAR for Petitioners : 1 - 4.MR PP MAJMUDAR for Petitioners :
1 - 4.
MS. V.S. PATHAK, LD. AGP for Respondents : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/08/2011
ORAL
ORDER
Heard
learned advocate Mr. Majmudar for the petitioners. Shri Majmudar
under instructions of the petitioners submitted that petitioners are
agriculturists and they are interested in carrying on agriculture
activities only in the land in question. The request made on
1/7/2011 for mutation is not addressed by the concerned authority.
Ms. Pathak for the State on advance copy submitted that the
respondent authorities may not have any objection in looking into
the matter.
I
am of the opinion that, this matter should not take longer nor
should it require any adjudication at this stage. Suffice it to say
that the respondent no.3 in whose office the request for mutation is
made shall decide the said request strictly in accordance with law
and in case he is not inclined, to record by his appropriate order
so that cause of action is available to the petitioners. However
decision should be taken by respondent no.3 as soon as possible,
preferably within two weeks from the date of receipt of the order.
With this observation petition is disposed of. No costs. Direct
service permitted.
[
S.R. BRAHMBHATT, J ]
/vgn
Top