Gujarat High Court Case Information System
Print
SCA/505920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5059 of 2008
=================================================
GOVINDBHAI
DHANABHAI PATEL & 11 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance
:
MR
TUSHAR CHAUDHARY for Petitioner(s) : 1 - 12.
MR KT DAVE AGP for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 4.
MR
NP CHAUDHARY for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 09/09/2008
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
In
this public interest litigation, prayer has been made for issuing a
writ of mandamus directing the respondents not to encroach upon
Survey No.453 (part) admeasuring 200 acres earmarked as grazing land.
Further prayer has been made for restraining the respondents from
preventing the residents of nearby villages to have an access to
‘Chamunda Mata Mandir’ for the purpose of offering prayers as well as
to the school.
The
learned counsel appearing for the respondents submitted that the
respondents will not obstruct access to the temple nor to the school.
The learned counsel for the respondents further submitted that the no
forest land is encroached upon by the respondents.
Having
heard the learned counsel, no further directions are required to be
issued in this case.
The
petition accordingly stands disposed of.
(K.S.
RADHAKRISHNAN, C.J.) (M.S. SHAH, J.)
zgs/-
Top