Gujarat High Court High Court

– 2 vs 3 on 11 October, 2010

Gujarat High Court
– 2 vs 3 on 11 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13043/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13043 of 2010
 

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


 

HARIBHAI
HIRJIBHAI PATEL & ANOTHER
 

Versus
 

SURAT
MUNICIPAL COMMISSIONER & OTHERS
 

======================================
 
Appearance : 
MR
DK NAKRANI for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
13. 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 11/10/2010 

 

ORAL
ORDER

By
filing this petition, the petitioner has prayed for a direction to
the respondent No.1 Corporation to remove the illegal construction
put up by respondent Nos.2 to 13 on the land bearing Survey No.11/2
paiki, Final Plot No.17B, Survey No.11/1/1, Final Plot No.15B and 16B
and Survey No.12 of Amrtunagar, Katagram, Surat City and to set aside
the Town Planning Scheme No.49 (proposed), Katargam of Surat City.

The
petitioner may approach the respondent Corporation by filing a fresh
representation within a period of one week. If any such
representation is made, the respondent Corporation will take action
on the same.

With
the aforesaid observations and directions petition stands disposed
of. Direct Service is permitted.

(K.S.Jhaveri,
J.)

*mohd

   

Top