Gujarat High Court Case Information System
Print
SCA/468/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 468 of 2011
=========================================================
USHABEN
D/O MANILAL GORDHANDAS - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION - THROUGH ESTATE / TOWN - Respondent(s)
=========================================================
Appearance
:
MS.KHUSHBOO
V MALKAN for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/02/2011
ORAL
ORDER
Heard
learned advocate, Mr.K.V.Malkan for the petitioner.
The
petitioner was carrying a mini stall near Kankaria Bal Vatika since
long. The present petitioner’s mini stall was removed from the said
place and assurance was given by Deputy Municipal Commissioner(South
Zone) on 15-11-2008 that they will be allotted land admeasuring 5 to
6 Sq.mtrs. in new pushcart cluster in Kankaria Lake Front
Development Project. Representation to this effect was made by the
present before the respondent but no decision is taken by the
respondent. It is submitted by Mr.Malkan that the petitioner will
make a fresh representation in pursuance of the assurance given by
the Deputy Municipal Commissioner before the respondent and if the
said representation is directed to be decided within a reasonable
period, the purpose of filing this petition would be served.
In
view of the above, the petitioner is directed to make a fresh
representation in pursuance of the assurance given by the Deputy
Municipal Commissioner on 15-11-2008 before the respondent within
fifteen days. As and when such a representation is made, the
respondent is directed to decide the same in accordance with law
without being influenced by this order within a period of three
months. With the above directions, this petition stands disposed of.
(M.D.SHAH,J.)
radhan
Top