Gujarat High Court Case Information System
Print
SCA/7249/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7249 of 2008
=========================================================
YOGESHBHAI
RATILAL KANSARA & 1 - Petitioner(s)
Versus
THANGADH
NAGARPALIKA - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1 - 2.MR YJ PATEL
for Petitioner(s) : 1 - 2.
MR DHAVAL D VYAS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/07/2008
ORAL
ORDER
1. In
view of the notice issued against the respondent,
respondent-Authority has filed affidavit-in-reply (page-22). It is
clarified by the respondent at para-9 and para-15as under:
?S9 I
say that the laboratory test’s for confirming ?Sthe soil bearing
capacity?? of the soil in the disputed property were done. The
samples of soil were collected sent to the laboratory, where complete
analysis was done for which the report has been given by K.C.T.
Consultancy Services, which had been received on or around 20th
December, 2007.
15 I
say that the Nagar Palica is making the best endeavor to make sure
that the construction be completed in the earliest possible time. I
say that as per the information, which has been received by the Nagar
Palika from the Contractor, it is expected that the construction is
likely to be completed by September-October, 2008??.
2. Heard
learned advocate Mr.Majmudar for the petitioner and learned advocate
Mr.Vyas for the respondent. Learned advocate Mr.Vyas has stated that
in connection of the para-15, page 27 of the reply of the respondent,
structure would be ready by end of October, 2008. Accordingly,
respondent is directed to complete the structure by end of October,
2008 and they will follow the procedure as provided in order dated
22.10.2007 passed in Special Civil Application No.13974 of 2007 and
cognate matters.
3. In
view of said statement made by learned advocates for the parties,
nothing survives in this petition. Accordingly, this petition is
disposed of. Notice discharged.
(Z.K.SAIYED,
J.)
ashish//
Top