Gujarat High Court Case Information System
Print
SCA/3225/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3225 of 2011
=========================================================
SHETH
KALPESHKUMAR SUNDARLAL - Petitioner(s)
Versus
COLLECTOR
& 2 - Respondent(s)
=========================================================
Appearance
:
M/S
S G ASSOCIATES for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/03/2011
ORAL
ORDER
1. The
petitioner has approached this Court with grievance that on the
allegation that illegal excavation was being carried out, the machine
came to be seized by the Competent Authority on 1st
February, 2011 and thereafter, though the petitioner has made an
application, under Rule 18, along with requisite bond, for release of
the vehicles and decision has not been taken. The application is made
on 7th February, 2011.
2. The petitioner has alleged
that any decision thereon has not been conveyed until now.
3. Earlier, by order dated
10.03.2011, notice was issued with a direction that appropriate
decision may be taken and the same may be placed on record. However,
until now, any steps do not appear to have been taken. The respondent
authority directed to take decision on the petitioner’s application
dated 07.02.2011 in accordance with law and place the same on record
on or before 1st April, 2011.
4. Copy of the order be made
available to Mr.Janak Raval, learned AGP for necessary action.
S.O. to 01.04.2011.
(K.M.
Thaker, J.)
rakesh/
Top