Gujarat High Court High Court

Mohanbhai vs District on 26 July, 2010

Gujarat High Court
Mohanbhai vs District on 26 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8203/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8203 of 2010
 

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


 

MOHANBHAI
DEVJIBHAI VASAVA - Petitioner
 

Versus
 

DISTRICT
DEVELOPMENT OFFICER & 2 - Respondents
 

======================================
Appearance : 
MR
MR VYAS for the Petitioner. 
DS AFF.NOT FILED (N) for Respondent(s)
: 1 - 3. 
MR PRANAV DAVE, AGP for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 26/07/2010 

 

ORAL
ORDER

From
the affidavit-in-reply, it prima facie appears that there is
absolutely lethargic approach by the concerned authorities, who are
highest authorities so far as the District is concerned and despite
the fact that a serious complaint was made with respect to cutting of
about 2000 trees in the Gauchar land, Authorities have just tried to
send the complaint to another Department rather than taking any
prompt action and to find out real culprits, who have cut more than
2000 trees. Such a lethargic and negligent approach on the part of
the concerned District Authorities cannot be tolerated this days.

At
the request of Mr.Pranav Dave, learned Assistant Government Pleader
appearing on behalf of the Collector, Bharuch and Mr.Arpit Kapadia,
learned advocate appearing on behalf of District Development Officer,
Bharuch, S.O. to 2nd August,2010.

[M.R.SHAH,J]

*dipti

   

Top