Gujarat High Court High Court

Thakorbhai vs State on 22 November, 2010

Gujarat High Court
Thakorbhai vs State on 22 November, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14779/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14779 of
2010 
=========================================================


 

THAKORBHAI
VINODCHANDRA KHATWANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
NILESH PANDYA with MR UM SHASTRI
for Petitioner(s) : 1, 
MS
JIRGA JHAVERI, AGP for Respondent(s) : 1, 
None for Respondent(s) :
2 - 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 22/11/2010 
ORAL ORDER

Heard
learned advocate Mr Nilesh Pandya with Mr UM Shastri for the
petitioner. The grievance of the petitioner is that the authorities
while widening the existing road of Godhra – Bamroli, they are
widening it only on one side and not on the other side and by that,
the petitioner’s property is adversely affected.

The
document which is produced by the petitioner at Annexure-D, copy of
the document received under the Right to Information Act,
specifically mentions that the road is being widened from the center
point of the existing road. In view of that, the question involved in
the matter is that of disputed facts. Hence, this petition is not
entertained and the same is dismissed.

[RAVI
R. TRIPATHI, J.]

mrpandya

   

Top