Gujarat High Court Case Information System
Print
WPPIL/5/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 5 of 2010
=================================================
MAULIN
J BAROT - PETITIONER
Versus
STATE
OF GUJARAT & 3 - RESPONDENT
=================================================
Appearance :
PARTY-IN-PERSON
for PETITIONER : 1,
MR PK JANI, GOVERNMENT PLEADER for RESPONDENT
: 1,
None for RESPONDENT : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/12/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
so-called public interest litigation has been preferred by an
advocate to call upon the State Government to place before the High
Court the administrative decision of giving plots of land admeasuring
330 sq. mtrs. in favour of Members of Legislative Assembly and
Members of Parliament of different political parties at Gandhinagar
at concessional rate and quash such decision.
Mr
PK Jani, learned Government Pleader while appearing on behalf of the
respondent – State refers to Rule 5 of the High Court of
Gujarat
(Practice and Procedure for Public Interest Litigation) Rules, 2010
and submits that this writ petition does not fall within the purview
of the public interest litigation, on hearing the parties, we not
only find that a vague prayer has been made and no specific
allegation of illegal allotment of plots of land in favour of one or
other Members of Legislative Assembly or Members of Parliament has
been shown, but we also find that no public interest is involved in
this case. For the said reason, we are not inclined to entertain
this writ petition and dismiss the same. However, taking into
consideration the fact that the writ petitioner is a young lawyer, we
do
not impose any costs.
The
writ petition stands dismissed.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top