Gujarat High Court Case Information System
Print
SCA/12732/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12732 of 2009
=========================================================
INDIA
STEEL TRADERS - THROUGH PARTNER RAKESH CHIMANLAL - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
TARAK DAMANI for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/01/2010
ORAL
ORDER
By
way of this petition, the petitioner has prayed for
[a] to
admit and allow the petition.
[b]
to direct the respondent to give an approach road for entering
into the property of the present petitioner.
The
petitioner has requested for approach road to the plot of the
petitioner. According to the petitioner even as per the map, which
is available with the office of the respondent there is an approach
road for entering into the property. However the respondent has not
taken any decision. In that view of the matter, on the peculiar
facts of the case the following order is passed:
The petitioner will go before the Mamlatdar, Bawla
on 18th January 2010. The concerned authority will
decide his application (Annexure -F to the petition) in accordance
with law at the earliest. The authority shall also consider clause
B of Annexure ‘C’
With
these directions the petition is disposed of. Notice is discharged
with no order as to costs.
[K.S.Jhaveri,J.]
*Himansu
Top