Gujarat High Court High Court

Ganesh vs State on 5 April, 2010

Gujarat High Court
Ganesh vs State on 5 April, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3683/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3683 of 2010
 

 


 

With


 

 


 

SPECIAL
CIVIL APPLICATION No. 3705 of 2010
 

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

 

GANESH
MINERALS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 05/04/2010  
 
ORAL ORDER

This Court has issued
notice on 26.3.2010 making the same returnable on 31.3.2010. The
Court has passed an order granting leave to the petitioner to join
Additional Mamlatdar, Rajkot as party respondent. All the three
respondents are duly served. Neither any one of them has appeared
before the Court nor any instruction they have passed on to the
learned Assistant Government Pleader. The learned Assistant
Government Pleader has expressed her inability in absence of any
instruction from the respondents. The Court has specifically
directed on 26.3.2010 while joining Additional Mamlatdar, Rajkot as
a party to produce report of the Mamlatdar which was submitted
before the Collector on the basis of which the Collector has passed
the impugned order. The Additional Mamlatdar’s order dated 7.11.2009
is still not produced on record.

Mr. M. B. Gandhi, learned
advocate appearing for the petitioner in both these petitions has
therefore requested the Court to grant interim relief as prayed for.
The Court would have granted interim relief after perusing the
report of the Mamlatdar, if produced.

Considering the facts of
the case the matter is adjourned to 7.4.2010 with a specific
direction to the Additional Mamlatdar, Rajkot to remain personally
present alongwith relevant file of both these petitions.

(K. A. PUJ, J.)

kks

   

Top