Gujarat High Court High Court

Kasam vs State on 4 March, 2010

Gujarat High Court
Kasam vs State on 4 March, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2859/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2859 of 2010
 

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

KASAM
BHURA RAIMA & 3 - Petitioners
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

====================================== 
Appearance
: 
MR
MB GANDHI for Petitioners. 
MR NIKUNT RAVAL, AGP for Respondent No.
1.  
None for Respondent Nos.2 -
4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/03/2010 
ORAL ORDER

The
petitioners have filed this petition under Article 226 of the
Constitution of India seeking direction to the respondents to
forthwith grant land on lease to the petitioners for manufacture of
salt. The petitioners have also prayed for the direction to the
Kandla Port Trust Authorities as well as the Authority of Wild Ass
Sanctuary to declare by map the areas which are falling into their
jurisdiction and whether the leases which are granted from time to
time are falling into their demarcated land or not and if yes,
whether such leases can be granted by the Collector or not.

Heard
Mr. M. B. Gandhi, learned advocate appearing for the petitioner and
Mr. Nikunt Raval, learned Assistant Government Pleader appearing for
the respondent No.1 on an advance copy being served to the Govt.
Pleader’s office.

The
main grievance of the petitioners is that the despite there being
representation made by them way back in 1991 as well as in 1996 and
again despite being the reminders sent by the petitioners, no
decision has been taken by the respondents on their application.
The petitioners have also paid requisite fees along with their
applications. Since the petitioners’ applications and/or
representations are pending before the respondent authorities, the
Court is not entertaining this petition at this stage and issues
direction to the respondents to decide the petitioners’ application
and/or representation, if not decided so far and communicate their
decision to the petitioners as expeditiously as possible, preferably
within the period of three moths from the date of receipt of writ or
certified copy of this order, whichever is earlier.

It
is made clear that the Court has not gone into the merits of the
matter nor expressed any opinion.

With
this direction, the petition stands disposed of.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top