Gujarat High Court
Sagar vs Collector on 11 November, 2011
Gujarat High Court Case Information System
Print
SCA/891720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8917 of 2008
==============================================
SAGAR
FOUNDATION - Petitioner(s)
Versus
COLLECTOR
& 4 - Respondent(s)
==============================================
Appearance
:
MR SAURABH M PATEL for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
GOVERNMENT PLEADER for Respondent(s) : 4,
MR HARIN P RAVAL
for Respondent(s) : 5,
==============================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 26/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
In
case the Collector, Anand and Borsad Municipality are not in a
position to allot any land to the concerned persons whose cause is
being espoused by the petitioner, the State of Gujarat and the
Collector, Anand may consider allotting suitable land outside the
limits of Borsad Municipality.
S.O.
to 13.10.2008.
Sd/-
(
M.S.Shah, Actg.C.J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top