Gujarat High Court High Court

Dayalji vs State on 28 January, 2010

Gujarat High Court
Dayalji vs State on 28 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/299/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 299 of 2010
 

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


 

DAYALJI
BECHARBHAI BHIMANI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PC KAVINA with MR SK PATEL for Petitioner(s) : 1 - 3. 
MR JK SHAH
AGP for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1 - 6. 
MR SP MAJMUDAR for Respondent(s) : 5 - 6. 
MR PP MAJMUDAR
for Respondent(s) : 5 -
6. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 28/01/2010 

 

 
ORAL
ORDER

Heard
learned counsel for the respective parties. Para 14 of the memo reads
as under :

That
respondent no. 4 and other officers are defending the vada persons,
who are illegally cultivating the river bed because to the
information of the petitioners, the respondent no. 3 and others are
collecting installments and pocketing the same instead of depositing
in the Government treasury under the blessings of concerned revenue
authority and that the new issue of the farmers of uparvas has been
created by the respondent no. 3 and others, only because respondent
no. 3 has not been paid Rs.20,000/- for release of water, which he
has demanded from one farmer Karasinh Jadeja, petitioner no.2, as per
his normal practice.

In
spite of the order dated 22.01.2010, respondent no. 3 has neither
filed the reply, nor has remained present. As a last chance the
matter to come up for hearing on 29.01.2010. It is clarified that
respondent no. 3 will remain present before this Court at 11:00. Mr.
Shah, learned AGP shall take necessary instructions as to how the
order dated 01.12.2009 passed by the State Government can be
implemented in the best manner, which is suitable to the Government.

S.O.

to 29.01.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top