Gujarat High Court Case Information System
Print
SCA/6623/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6623 of 2010
=================================================
PEOPLE'S
UNION FOR CIVIL LIBERTIES - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
GIRISH PATEL, SR. ADVOCATE FOR GIRISH
PATEL ASSOC for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR
NILESH A PANDYA for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/06/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
From
the photographs produced by the counsel for the petitioner Union,
we find that the Municipality was insensitive in removing the
encroachments. The Commissioner, Vadodara Municipal Corporation is
directed to remain personally present before the Court to state as to
why appropriate order be not passed against the Municipality removing
the landless people without rehabilitation at appropriate place.
Let
a copy of this order be handed over to Mr Nilesh A Pandya for
information to the officer concerned.
Post
the matter on 21st June, 2010 within five cases in the
first board.
[S.J.MUKHOPADHAYA,
C.J.]
[AKIL
KURESHI, J.]
Sundar/-
Top