Gujarat High Court Case Information System
Print
LPA/1612/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1612 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4689 of 2009
=========================================================
PATEL
SIDDHI VINAYAK JOINT VENTURES, PATEL ENGINEERING LTD - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DC DAVE for
Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
MR HS MUNSHAW for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Inspite
of order dated 11.2.2011, no order is passed by the I.G.P.(Prison),
Government of Gujarat, who is required to pass appropriate orders in
terms of Government guidelines. No step has also been taken by the
State.
In
the circumstances, we direct the respondents including I.G.P.(Prison)
to give list of names and addresses of persons who have illegally
constructed high-rise buildings within 220 yards from the prison in
question without permission of I.G.P.(Prison). The list may exclude
such buildings which has been constructed by the State in public
interest or in the interest of one or other institution.
Post
the matter on 6.4.2011.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J.)
(raghu)
Top