Gujarat High Court Case Information System
Print
SCA/14219/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14219 of 2010
======================================
L
V ASHARA CHIEF ENGINEER
Versus
COLLECTOR
& ANOTHER
======================================
Appearance :
MR
DK NAKRANI for Petitioner(s) : 1,
None for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/10/2010
ORAL
ORDER
By
way of filing this petition the petitioner has challenged order dated
13th May 2010 passed by the Collector, Gandhinagar by
which the application made by the petitioner on 23rd March
1990 was not considered on the ground that the same was not inwarded
in the office of the Collector.
Learned
counsel for the petitioner submitted that the Collector has not
considered the observations made by this Court in paragraph 5 of the
order dated 16.2.2010 passed in Special Civil Application No.13576 of
2009 that was filed by the petitioner earlier. However, the
petitioner has not chosen to produce any evidence to substantiate his
claim that his application dated 23rd March 1990 was, in
fact, received by the office of the Collector, Gandhinagar.
If
the petitioner has any such evidence to substantiate his claim that
his application dated 23rd March 1990 was, in fact,
received by the office of the Collector, Gandhinagar, he is at
liberty to produce the same before the Collector, Gandhinagar by way
of making a fresh application. If and when such application is made,
the authority will consider and decide the same in accordance with
law. At this stage, it will not be appropriate to interfere with
the order passed by the Collector, Gandhinagar.
With
the aforesaid observations, petition is disposed of.
(K.S.Jhaveri,
J.)
*mohd
Top