Gujarat High Court High Court

Natvarlal vs State on 16 December, 2010

Gujarat High Court
Natvarlal vs State on 16 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/924/2010	 1/ 1	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, 
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, 
MR YM THAKKAR for Respondent(s) : 0.0.0  
MR
SANDEEP R LIMBANI for Respondent(s) : 0.0.0  
UNSERVED-REFUSED (N)
for Respondent(s) : 0.0.0  
MR MIHIR H PATHAK for Respondent(s) :
0.0.0  
MSVARSHABRAHMBHATT for Respondent(s) :
13, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/12/2010 

 

ORAL
ORDER

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

1. The
respondent-State and Municipal Authorities are directed to file an
affidavit giving details of steps taken pursuant to the Courts order
and the latest status report.

From
the affidavit filed by respondent no.18 it appears that the said
respondent claims to be a person below poverty line. It is alleged
that in spite of the same, the allotment in his favour was cancelled
only because of the present writ petition, which is against the law.

2. In
the circumstances, we also direct the respondents to inquire about
the source of livelihood of respondent no.18 and find out whether he
is a BPL card holder and a member of below poverty line. Until
further order, the land originally allotted in favour of respondent
no.18 shall not be allotted in favour of any other person. Post the
matter on 12.01.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top