Gujarat High Court Case Information System
Print
SCA/924/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 924 of 2010
=========================================
NATVARLAL
JIVRAJBHAI BHATIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 19 - Respondent(s)
=========================================
Appearance :
MR
GM JOSHI for Petitioner(s) : 1,
MR PRANAV TRIVEDI, ASSTT.
GOVERNMENT PLEADER for Respondent(s) : 1 - 3.
NOTICE SERVED BY DS
for Respondent(s) : 2,4 - 14,16 - 20.
MR HS MUNSHAW for
Respondent(s) : 5, 7,
HL PATEL ADVOCATES for Respondent(s) : 9 -
10, 12,
MR DEEPAK P SANCHELA for Respondent(s) : 11,
- for
Respondent(s) : 0.0.0
MR YM THAKKAR for Respondent(s) : 0.0.0
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Prima
facie it appears from the record that number of persons who were not
below poverty line have been allotted land under Pandit Din Dayal
Avas Yojana . No steps have been taken by the authorities to
cancel such allotments after notice to such persons. In spite of
number of adjournments, proper affidavit has not been filed showing
action taken since February, 2010. In the facts and circumstances,
to get better assistance, we direct the Secretary, Social Justice and
Empowerment Department and the District Collector, Amreli to appear
in person and assist the Court. Learned AGP Mr. Pranav Trivedi shall
inform this order to the Secretary, Social Justice and Empowerment
Department and the District Collector, Amreli, who shall remain
present on the next date. Let a copy of this order be handed over to
the learned AGP for information.
Post
the matter on 27.9.2010.
(S.J.
Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top