Gujarat High Court High Court

Dhanuben vs The on 21 July, 2008

Gujarat High Court
Dhanuben vs The on 21 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2941120/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29411 of 2007
 

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

 

DHANUBEN
WD/O HIRABHAI DAYALBHAI & 4 - Petitioner(s)
 

Versus
 

THE
CHAIRMAN OF DISTRICT LEVELVALUATION COMMITTEE & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK TRIVEDI for
Petitioner(s) : 1 - 5. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
MR SATYAM CHHAYA, AGP  for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

Issue
arising in this petition pertains to fixing premium to be paid by
the land-owner for conversion of the land from new tenure to old
tenure land and whether the Government should adopt the valuation
of the land as on the date of the application or when said decision
is taken. Though it is pointed out by the learned advocate for the
petitioner that the learned single Judge of this Court had already
opined that valuation should refer to the date of the application
made by the land owner, learned AGP Shri Chhaya for the State
submitted that the issue has been referred for consideration by the
Division Bench.

It
is also the case of the petitioner that despite specific order in
his own case, the Government has taken the valuation as on the date
of the decision.

Learned
advocate Shri Trivedi, however, submitted that the petitioner in the
facts of the case, may not pursue this petition but would apply to
the competent authority again for such permission. For this purpose,
he seeks permission to withdraw the petition.

Permission
as prayed for is granted. If such application is made to the
Competent Authority, the same may be decided expeditiously. Liberty
to apply in case of difficulty. The petition is disposed of
accordingly. Notice discharged.

Direct
service.

(Akil Kureshi, J.)

(vjn)

   

Top