Gujarat High Court Case Information System
Print
SCA/757120/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7571 of 2009
=================================================
HIMATBHAI
MANABHAI RATHOD & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1 - 2.
MR PP
MAJMUDAR for Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=================================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/07/2009
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
In
view of the statement being made by Mr Majmudar for the petitioners
on the basis of the averments made in the later part of para 12 of
the petition that Regular Civil Suit No. 231 of 2004 is still pending
before the Court of the Senior Civil Judge, Bharuch and in view of
the decision of the Apex Court reported in (1996) 6 SCC 408 and the
contents of the communication dated 15.7.2009 under the Right to
Information Act (Annexure – G to the petition), notice to the
respondents, in respect of the compensation payable for the land
bearing Survey No. 199 only, returnable on 3rd August, 2009.
Till
the returnable date, respondent Nos. 1 to 3 shall not make any
disbursement of the compensation relatable to the land bearing Survey
No. 199 to respondent Nos. 4 and 5.
Direct
Service Service is permitted today.
[M.
S. SHAH, J.]
[K.
M. THAKER, J.]
sundar/-
Top