Gujarat High Court High Court

Kiritbhai vs State on 11 January, 2010

Gujarat High Court
Kiritbhai vs State on 11 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/84/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 84 of 2010
 

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


 

KIRITBHAI
DHIRUBHAI DESAI & 11 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=============================================
 
Appearance : 
MR
SUNIT SHAH WITH MR NV GANDHI for Petitioner(s) : 1 - 12. 
None for
Respondent(s) : 1 - 4. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

According
to the petitioners, 27 persons named at Page.33-34 have already been
allotted with the land admeasuring 100 sq.ft.. Steps have been taken
again to allot further land on the ground that they are landless
persons, for which, he relied upon the proceedings dated 30.10.2009
at Pg.64-71. Learned Government Pleader for the State prays and
allowed two weeks’ time to state whether the respondents intend to
further allot land in favour of 27 persons named at page.33-34 or
their legal heirs.

Post
the matter on same caption on 27th January 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(ANANT
S. DAVE, J. )

kailash

   

Top