Gujarat High Court Case Information System
Print
SCA/457/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 457 of 2011
With
SPECIAL
CIVIL APPLICATION No. 1154 of 2011
To
SPECIAL
CIVIL APPLICATION No. 1156 of 2011
======================================
JESARAM
BHURARAM CHAUDHRY - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
======================================
Appearance
:
MR MUKESH A PATEL for the
Petitioner.
MS JIRGHA JHAVERI, AGP for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/03/2011
ORAL
ORDER
1. In
response to the earlier order dated 28/02/2011 passed by this Court,
the Collector, Rajkot is personally present in the Court to assist
this Court. He has pointed out number of difficulties. According to
him, parcel of some of the land, though adjacent to the Ghudkhad
Sanctuary are not surveyed and measured and, therefore, survey
numbers are not given and, therefore, as and when application is
received by Revenue Department and/or office of the Collector, to
grant permission to lease the said land for manufacture of salt or
any other purpose, opinion of the particular office i.e. Forest
Department is sought and at that time such difficulty is faced
because some Villages are not surveyed and, therefore, he has
submitted that as such, for the same, permanent solution is required.
It is requested by him that if “Additional Chief Secretary,
Forests and Environment Department, State of Gujarat” and
“Principal Chief Conservator of Forest (Wild Life), State of
Gujarat” are joined as party-respondents, it will be
appropriate and appropriate permanent solution can be found out.
Hence, Leave to join “Additional Chief Secretary, Forests and
Environment Department, State of Gujarat” and “Principal
Chief Conservator of Forest (Wild Life), State of Gujarat” as
party respondent Nos.4 & 5.
2. Notice
to the newly added party respondent Nos. 4 & 5, returnable on
14th March,2011. Ms.Jirgha Jhaveri, learned Assistant
Government Pleader also to get necessary instructions from the
aforesaid newly added respondents without even waiting for service of
Notice upon newly added respondents. In the meantime, the Collector,
Rajkot to file additional affidavit-in-reply pointing out
difficulties faced by the Revenue Department and his office on or
before the next date, with an advance copy to the newly added
respondents.
3.
Direct service is permitted so far as newly added respondent Nos. 4
& 5 are concerned.
[M.R.SHAH,J]
*dipti
Top