Gujarat High Court High Court

Smt vs State on 1 August, 2011

Gujarat High Court
Smt vs State on 1 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2715/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2715 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 578 of 2010
 

With


 

CIVIL
APPLICATION No. 16862 of 2010
 

In
LETTERS PATENT APPEAL No. 2715 of 2010
 

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

 

SMT.
C D T SHAH VINAYMANDIR HIGH SCHOOL, THROUGH PRINCIPAL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADEEP PATEL for
Appellant(s) : 1, 
MR PRANAV DAVE, AGP for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 01/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

Panch
rojkam dated 27th July 2011 has been filed on behalf of
the respondent, wherein it is shown that 290 fruit bearing trees have
been implanted by the appellant around the said land after putting
cement poles, fencing of barbed wire, apart from facility of water
from the field of neighbour.

Learned
AGP appearing on behalf of the respondent submits that it has been
implanted recently and, therefore, it is necessary to verify as to
whether the appellant takes care of the same.

In
the circumstances, we allow the appellant to nurture 290 fruit
bearing trees, and if possible, to implant more fruit bearing trees
as per the direction of the State Government, and to submit report by
the next date. On failure, the Court may dismiss the Appeal and
affirm the order passed by the learned Single Judge.

Post
the matter on 3rd October 2011. No interim relief is
granted for the present. Civil Application stands disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top