SCA/702220/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7022 of 2008 ========================================== KANTILAL GOVINDBHAI PATEL & 5 - Petitioner(s) Versus COMPETENT AUTHORITY & ADDITIONAL COLLECTOR & 9 - Respondent(s) ========================================== Appearance : MR KK TRIVEDI for Petitioner(s) : 1 - 6. NOTICE SERVED BY DS for Respondent(s) : 1 - 2, 10, MR SATYAM CHHAYA, AGP for Respondent(s) : 2, NOTICE SERVED for Respondent(s) : 2, MR MP SHAH for Respondent(s) : 3 - 9. MS. KRUTI M SHAH for Respondent(s) : 3 - 9. ========================================== CORAM : HONOURABLE MS.JUSTICE H.N.DEVANI Date : 05/09/2008 ORAL ORDER
Heard
Mr. K.K. Trivedi, learned advocate for the petitioners, Mr. Satyam
Chhaya, learned Assistant Government Pleader on behalf of the
respondent State authority and Ms. Kruti M. Shah, learned
advocate for respondents no.3 to 9.
2. Upon
perusal of the impugned order dated 5th October, 2007,
prima facie, this court is of the view that the same is not backed by
any authority of law. Hence, Rule. By way of ad-interim
relief, the impugned order dated 5th October, 2007 is
hereby stayed qua land bearing Survey No.292/1-2 of Final Plot No.145
as per the preliminary Town Planning Scheme No.19 (Katargam)
admeasuring approximately 6884 sqr. mtrs.
3. Ms.
Kruti M. Shah, learned advocate waives service of notice of rule on
behalf of respondents no.3 to 9.
(
H.N. Devani, J. )
hki