Gujarat High Court Case Information System
Print
SCA/13043/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13043 of 2010
======================================
HARIBHAI
HIRJIBHAI PATEL & ANOTHER
Versus
SURAT
MUNICIPAL COMMISSIONER & OTHERS
======================================
Appearance :
MR
DK NAKRANI for Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
13.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/10/2010
ORAL
ORDER
By
filing this petition, the petitioner has prayed for a direction to
the respondent No.1 Corporation to remove the illegal construction
put up by respondent Nos.2 to 13 on the land bearing Survey No.11/2
paiki, Final Plot No.17B, Survey No.11/1/1, Final Plot No.15B and 16B
and Survey No.12 of Amrtunagar, Katagram, Surat City and to set aside
the Town Planning Scheme No.49 (proposed), Katargam of Surat City.
The
petitioner may approach the respondent Corporation by filing a fresh
representation within a period of one week. If any such
representation is made, the respondent Corporation will take action
on the same.
With
the aforesaid observations and directions petition stands disposed
of. Direct Service is permitted.
(K.S.Jhaveri,
J.)
*mohd
Top