Gujarat High Court High Court

Patel vs State on 27 October, 2010

Gujarat High Court
Patel vs State on 27 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14233/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14233 of 2010
 

 
 
=========================================================


 

PATEL
AMBALAL MADHAVLAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 13 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ALPESH G DODIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
14. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/10/2010 

 

ORAL
ORDER

1. By
way of this petition, the petitioner has prayed to direct the
respondent-authority to take appropriate action for removal of the
encroachment in pursuance of the directions issued by the Appeal
Committee of Mehsana District Panchayat dated 26.11.2008.

2. It
has been pointed out by learned counsel appearing on behalf of the
petitioner that in spite of the directions issued by the Appeal
Committee of Mehsana District Panchayat, vide its order dated
26.11.2008, no actions have been taken by the concerned authorities.
He submitted that the petitioner had also made an application dated
05.08.2009 to respondent no.2-authority in the present subject
matter. However, the same is pending consideration.

3. Heard
learned counsel for the respective parties and perused the documents
no record. Considering the facts and circumstances of the case and
since the Appeal Committee of the District Panchayat has issued
necessary directions in the subject matter, respondent no.2-authority
is directed to consider the application dated 05.08.2009 preferred by
the petitioner and thereafter, shall issue necessary appropriate
directions to the competent authorities to comply with the directions
issued by the Appeal Committee of the District Panchayat, vide its
order dated 26.11.2008, within a stipulated period.

4. With
the above observation and direction, the petition stands disposed of.
Direct service permitted.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top