Gujarat High Court High Court

Mansuri vs State on 19 July, 2011

Gujarat High Court
Mansuri vs State on 19 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/502/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 502 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13105 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 13105 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 3217 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 3605 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 14664 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 389 of 2011
 

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

 

MANSURI
SAMIRBHAI HUSSAINBHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AFTABHUSEN ANSARI for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
MR
HS MUNSHAW for Respondent(s) : 3, 
MR PS CHAMPANERI for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 19/07/2011  
COMMON ORAL ORDER

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

On
27.6.2011, the Court noticed that 656 applications were received by
16 Collectors, including fresh claims made by certain persons. Out of
that, 618 applications were disposed of and 38 applications were
pending. The case was adjourned to enable the Collectors to dispose
of the rest 38 matters and they were asked to file a chart showing
the details of payment made like the earlier one which was noticed by
this Court on 17.3.2011.

2. Mr
Amit Panchal appearing on behalf of the petitioners in Special Civil
Application No.14664 of 2008 submits that the details of 656
applications, as were brought to notice, which were received by 16
Collectors do not include the applications received by the Collector,
Ahmedabad and no specific detail has been given.

3. Learned
Government Pleader sought for and is allowed two days’ time to file
such an affidavit giving details of 38 applications which were
pending consideration, all the applications which are pending
consideration before the Collector, Ahmedabad and other details of
payment by way of a fresh chart.

4. Post
the matters on 26th
July 2011 within five cases.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top