Gujarat High Court Case Information System
Print
SCA/14862/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14862 of 2010
With
SPECIAL
CIVIL APPLICATION No. 14863 of 2010
To
SPECIAL
CIVIL APPLICATION No. 14870 of 2010
With
SPECIAL
CIVIL APPLICATION No. 15053 of 2010
To
SPECIAL
CIVIL APPLICATION No. 15055 of 2010
With
SPECIAL
CIVIL APPLICATION No. 15057 of 2010
To
SPECIAL
CIVIL APPLICATION No. 15060 of 2010
=========================================================
KAVSING
HARSING MAVI - Petitioner(s)
Versus
DEPUTY
CONSERVATOR OF FORESTS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VB MALIK for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/12/2010
COMMON
ORAL ORDER
1. The
learned advocate for the petitioner to serve a copy of the petition
to the office of the Government Pleader. Learned Assistant Government
Pleader Mr. Pranav Dave to take instructions in the matter with
regard to the opinion given by the Range Forest Officer on the basis
of the local inspection of the land. The learned Assistant Government
Pleader to place on record under which provisions of The Scheduled
Tribes and Other Traditional Forest Dwellers (Recognition of Forest
Rights) Act, 2006, the Range Forest Officer has given such opinion.
The
matters are kept on 27th December 2010.
A
copy of this order be made available to learned Assistant Government
Pleader Mr. Dave for its onward communication.
(RAVI
R.TRIPATHI, J.)
omkar
Top