Gujarat High Court
====================================== vs None For on 2 March, 2010
Gujarat High Court Case Information System
Print
SCA/2835/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2835 of 2010
======================================
REHMANSHAH
KASAMSHAH FAKIR
Versus
PATDI
NAGARPALIKA AND ANOTHER
======================================
Appearance
:
MR SL VAISHYA for
Petitioner.
None for Respondent No.1.
MS MOXA THAKKAR, AGP for
Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 02/03/2010
ORAL
ORDER
No
ground and no legal basis having been shown for directing the
respondent to allot any land to the petitioner, as prayed in the
petition, the petition is liable to be summarily dismissed. In view
of the submission of learned counsel, Mr.Vaishya, that a
representation is already made and is pending with Chief Officer,
Patdi Nagar Palika, Patdi, Taluka-Dasada, it is observed that if such
representation is still pending, it may be decided in accordance with
law and the decision may be communicated to the petitioner in due
course.
(D.H.Waghela,
J.)
*malek
Top