Gujarat High Court Case Information System
Print
SCA/13092/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13092 of 2010
=========================================
RANA
AALA VASHRA - Petitioner(s)
Versus
STATE
OF GUJARAT THRO'SPECIAL LAND ACQUISITION OFFICER & 1 -
Respondent(s)
=========================================
Appearance :
MS
SHEEJA G NAIR FOR MR GM AMIN for
Petitioner(s) : 1,
Ms T K PATEL, AGP for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 07/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
unnecessarily elaborate synopsis does not contain any dates of the
relevant events. The office needs to be advised to check-up the
synopsis and list of dates and events in every incoming petition
because most often it is the most important summary of the
petitioner’s case and an accurate list of dates and material events
is always necessary in a tabular form after a brief gist of the
petition in the form of synopsis. Learned Registrar (Judicial) needs
to impress upon the staff concerned that examination of synopsis and
list of dates and events is important and if they insist upon filing
of proper synopsis and dates of events at the time of accepting the
petition for registration, it can help the Court in understanding the
case and expedite the process of adjudication. The Registrar
(Judicial) is requested to report to this Court the steps being taken
in respect of the aforesaid matter.
The
petitioner has approached this Court mainly for payment of
compensation for acquisition of the land which, according to him,
were owned by him at the time of acquisition. He appears to have made
demands for payment of compensation to him on that basis and
appropriate reply appears to have been given to him by the Special
Land Acquisition Officer, Gujarat Maritime Board, Gandhinagar,
pointing out the difficulty in making payment to the petitioner
and instructing him to produce an order of injunction, if such order
is obtained by the petitioner.
The
petition involves questions of fact and the petitioner has an
appropriate and adequate remedy by way of approaching the Civil Court
with necessary prayers. Therefore, the petition is not entertained
and it is disposed, without entering into merits of the contentions,
only on the ground of availability of alternative remedy.
[D.H.WAGHELA,
J.]
[ABHILASHA
KUMARI, J.]
JYOTI
Top