Gujarat High Court High Court

Vasantba vs State on 28 February, 2011

Gujarat High Court
Vasantba vs State on 28 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2271/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2271 of 2011
 

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

 

VASANTBA
UDAYSINH GADHVI & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAWAN M JAYSWAL for
Petitioner(s) : 1 - 5. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 28/02/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
senior counsel Mr.Yatin Oza with learned counsel Mr.Jayswal
vehemently argued for the petitioners that notice under Section 9 of
the Land Acquisition Act, 1894 has not been served upon the
petitioners, even as there is an extensive reference in the award
dated 23.2.2011, about service of notice upon the petitioner in
respect of the land in question i.e. Survey No.518 admeasuring 15,783
Sq.Mtrs. Therefore, notice is ordered to be issued at this stage,
firstly to verify whether, according to the proceedings held by the
Special Land Acquisition Officer, notice has been served upon the
petitioners. In case the statement and assertion made on behalf of
the petitioner are found to be incorrect, the petition will be liable
to be dismissed with appropriate cost only on that count. Service of
notice is waived by learned Assistant Government Pleader for
respondent No.1. Issue notice returnable on 9.3.2011 for respondent
Nos.2 to 5. Direct service today.

(D. H. WAGHELA, J.)

(K. A. PUJ,J.)

kks

   

Top