Gujarat High Court High Court

Dipakbhai vs Surat on 28 March, 2011

Gujarat High Court
Dipakbhai vs Surat on 28 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/474/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 474 of 2011
 

With


 

CIVIL
APPLICATION No. 3321 of 2011
 

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

 

DIPAKBHAI
RAMESHCHANDRA SEVAK - Appellant(s)
 

Versus
 

SURAT
MUNICIPAL CORPORATION THROUGH COMMISSIONER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN OZA, SR ADVOCATE WITH MR HJ DHOLAKIA
for
Appellant(s) : 1, 
None for Respondent(s) : 1, 
MS KRINA CALLA,
AGP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
be issued on 1st respondent. Direct notice is permitted.

Ms.

Krina Calla accepts and waives notice on behalf of 2nd
respondent. Counsel for the appellant will serve copy of paper book
on her by tomorrow.

Appeal
may be disposed of at admission stage. Post the appeal on 27.4.2011.

Until
further orders, the respondents will not demolish further
construction made by the appellant without proper permission of the
Court.

Civil
Application stands disposed of.

(S.J.Mukhopadhaya,C.J.)

(Akil
Kureshi,J.)

(raghu)

   

Top