Gujarat High Court Case Information System
Print
WPPIL/33/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 33 of 2011
=================================================
CHANDRAKANT
VITHALBHAI DAVE
Versus
STATE
OF GUJARAT & OTHERS
=================================================
Appearance :
MR
DHAVAL D VYAS for PETITIONER : 1,
Mr P.K. Jani, Government Pleader
for Respondent Nos.1, 3 and 4
None for RESPONDENT :
2
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioner, an astrologer, has preferred this writ petition under the
caption PIL and has challenged order dated 6th
March 2010 whereby land in question has been allotted in favour of
Respondent – M/s Essar Steel Limited.
We
have heard learned counsel for the petitioner and Mr P.K. Jani,
learned Government Pleader appearing for respondents Nos.1, 3 and 4.
On
hearing the parties as we find that no case is made out in the public
interest and the identity of the petitioner has not been properly
disclosed, we are not inclined to interfere with the order at the
instance of the petitioner. Writ Petition is accordingly dismissed.
No Cost.
(S.J.
Mukhopadhaya, CJ.)
(J.B.Pardiwala,
J.)
*mohd
Top