Gujarat High Court Case Information System
Print
SCA/4226/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4226 of 2011
=========================================
LALJIBHAI
VIRABHAI RABARI & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for the Petitioners.
Ms. Jirga Zaveri, Assistant
GOVERNMENT PLEADER for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Learned
Assistant Government Pleader has filed affidavit-in-reply, wherein in
para-6, the Executive Engineer, Surendrangar Irrigation Division,
Rajkot has made a categorical assertion to the following effect.
“6. I
humbly say and submit that file is already moved before the State
Government and final decision on the file will be taken within a
period of three months alongwith grant. And amount will be disburbsed
as earliest as possible after receiving the grant. A copy of the
communication dated 22.7.2011 is annexed herewith and marked as
Annexure -R-I to this affidavit-in-reply.”
2. Since
a categorical statement has been made in the affidavit that within
three months’ period, the amount of compensation would be disbursed,
therefore, this petition is disposed of with a direction to the
respondents to disburse the amount of compensation to the petitioners
in view of para-6 of the affidavit-in-reply within a period of three
months from today. Rule is discharged. Direct service is permitted.
(V.M.SAHAI,J)
(G.B.SHAH,J)
***vcdarji
Top