Gujarat High Court Case Information System
Print
MCA/57/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 57 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3953 of 1997
=========================================================
COLLECTOR
& 2 - Applicant(s)
Versus
LAKHMAN
BHOJA & 23 - Opponent(s)
=========================================================
Appearance :
MR JK SHAH
AGP for Applicant(s) : 1 - 3.
None for
Opponent(s) : 1 -
24.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 15/01/2010
ORAL
ORDER
1. By
way of this application, the applicant has prayed for withdrawal of
the police protection/SRP point at Village Ambardi, Taluka Jasdan,
District Rajkot.
2. Heard
Mr. Shah learned AGP for the applicant. In view of the averments made
in the application and looking to the peculiar facts of the case, I
am of the opinion that the police protection/SRP point granted to the
respondents at Village Ambardi, Taluka Jasdan, District Rajkot, since
the year 1997, at present is not necessary and the same may be
withdrawn. However, it observed that the applicant before
withdrawing the police protection, will give 72 hours notice to the
respondents.
3. In
view of the above, the application is disposed of. It is however,
clarified that after the notice is served on the respondents and in
case they need the police protection, it will be open for the
respondents to approach this Court by way of an application. This
order is passed in order to avoid any expenses to respondents and
the time gap of thirteen years.
[K.S.
JHAVERI, J.]
/phalguni/
Top