Gujarat High Court High Court

Dr.Kanjibhai vs Bhavnagar on 12 January, 2010

Gujarat High Court
Dr.Kanjibhai vs Bhavnagar on 12 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/117/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 117 of 2010
 

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

 

DR.KANJIBHAI
MAVSANGBHAI PARMAR & 1 - Petitioner(s)
 

Versus
 

BHAVNAGAR
MUNICIPAL CORPORATION & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH H SHAH for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
 
ORAL
ORDER

Mr.Ashish
Shah, learned
advocate appearing on behalf of the petitioners, under
the instructions of the petitioners has stated at the bar that the
internal roads of which there is a reference in the sale deeds
dtd.18/1/2008 and 4/2/2008 executed in favour of the petitioners
and all other internal roads which are not mentioned in the aforesaid
sale deeds are open and there is no obstruction by the petitioners
and the private respondents want to have or create
internal road which is not there at all.

In
view of the above, NOTICE, returnable on 27/1/2010.

Direct
Service is permitted.

[M.R.

SHAH, J.]

rafik

   

Top