Gujarat High Court High Court

Ratibhai vs Gujarat on 20 July, 2010

Gujarat High Court
Ratibhai vs Gujarat on 20 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5220/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5220 of 2010
 

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


 

RATIBHAI
SOMABHAI PATEL - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RK MISHRA for
Petitioner(s) : 1, 
MR MB GANDHI for Respondent(s) : 1 - 2. 
MR
CHINMAY M GANDHI for Respondent(s) : 1 - 2. 
MR MR MENGDEY, AGP for
Respondent(s) : 3, 5, 
MS RUPAL K THAKORE for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
 
ORAL
ORDER

1. The
main grievance, which is voiced in the present Special Civil
Application, is that though the proceedings have been initiated by
the Collector, Bharuch as far back as on 05/01/2009 (Annexure ‘P’ to
the petition) with respect to the disputed land bearing Bock/Survey
Nos. 202 and 203 and though GIDC replied to the show-cause notice
vide communication 08/03/2010, no further proceedings have been
initiated and/or no final decision has been taken by the Collector,
Bharuch.

2. Under
the circumstances, without further entering into the merits of the
case and without expressing anything on merits, the Collector,
Bharuch is hereby directed to finally decide and dispose of the
aforesaid proceedings after giving an opportunity to all the
concerned, inclusive of the petitioner, GIDC and respondent no. 4
herein within a period of two months from the date of receipt of the
present order.

4. With
this, the present Special Civil Application is disposed of.

Direct
service is permitted.

(M.R.

SHAH, J.)

siji

   

Top