Gujarat High Court High Court

Omprakash vs Municipal on 16 October, 2008

Gujarat High Court
Omprakash vs Municipal on 16 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/261920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2619 of
2008 
=================================================
 

OMPRAKASH
CHIRANJIVLAL JAIN - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF CITY OF SURAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RS SANJANWALA for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR PRASHANT G DESAI for Respondent(s) : 2, 
MR
HS MUNSHAW for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

					Date
: 16/10/2008  
 
ORAL ORDER

(Per : HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI)

Mr.Prashant
G. Desai, learned advocate for respondent no.2 to place the Panchnama
of the land in question on the record of the case on or before 22nd
October 2008.

The
learned advocate for the petitioner, Mr.Sanjanwala to place an
undertaking, to be filed by the petitioner to the effect that he will
not be putting up any further construction on the land; as and when
the land is required by Surat Urban Development Authority (SUDA), the
petitioner will remove the existing construction including the place
of worship of his own; and that during intervening period he will not
transfer the land in question to anybody in any manner. Adjourned to
22nd October 2008.

(RAVI R. TRIPATHI, J.)

(RAJESH H. SHUKLA, J.)

karim

   

Top