Gujarat High Court Case Information System
Print
SCA/4881/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4881 of
2010
=================================================
SURESHBHAI
KANTIBHAI SHAH AUTHORIZED PERSON OF GODHRA - Petitioner(s)
Versus
CHIEF
OFFICER & 3 - Respondent(s)
=================================================
Appearance
:
MR
SAURABH M PATEL for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR MEHUL H RATHOD for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
From
the reply affidavit filed by the 1st respondent – Godhra
Nagar Palika, it is not clear whether the construction of shops has
been made on water body or not. In the circumstances, we allow the
1st respondent to file additional affidavit and give the
following information:-
The
Survey No. on which the construction in question has been made
give nature of land of such Survey No.
Whether
it has made any construction on the adjoining lake/water body.
Let
a copy of this order be handed over to Mr. Mehul Rathod, counsel
appearing on behalf of the 1st respondent. Post the
matter on 14.09.2010 in the 1st board.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top