Gujarat High Court High Court

Ahmedabad vs Golden on 19 October, 2010

Gujarat High Court
Ahmedabad vs Golden on 19 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12469/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 12469 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2388 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10139 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 2388 of 2010
 

In
 


SPECIAL CIVIL APPLICATION
No. 10139 of 2008
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION THRO' MUNICIPAL COMMISSIONER & 1 -
Petitioner(s)
 

Versus
 

GOLDEN
COMMERCIAL CENTRE OWNERS ASSOCIATION THROUGH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
RJ RAWAL ASSOC.
for
MR RITESH K SONI for Petitioners 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE           MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE ANANT S. DAVE  19th October 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
Application has been preferred by the petitioner-Corporation for
condonation of delay of 520 days in preferring the proposed Appeal
against the Order dated 19th January 2009 passed in S.C.A
No. 10139 of 2008. By the said Order, the learned Single Judge,
while issuing rule, passed ad interim order directing that if
the respondent-writ petitioner submits development plan for
construction of building over the land, the same shall be accepted by
the petitioner-Corporation, and the processing shall be made in
accordance with law, and shall not be denied on the ground that
acquisition proposal is pending u/s. 78 of the B.P.M.C Act. The
decision of the Corporation, if any, has been ordered to be placed on
record for sanctioning of the plan or otherwise.

In the
present case, as we find that ad interim order was passed by
the learned Single Judge and rule was made returnable on 18th
February 2009, we are of the view that instead of condoning delay for
entertaining the proposed Appeal against the interim order, it
would be desirable if the petitioner-Corporation is given liberty to
move before the learned Single Judge for disposal of the writ
petition viz., S.C.A No. 10139 of 2008 on merit and/or for
vacating ad interim order dated 19th January 2009,
as the case having not been taken up for hearing even after one year
and eight months from the date, the rule was made returnable. In such
case, the learned Single Judge is expected to hear the case on merit
and/or to take up the petition for vacating the stay which may be
decided in accordance with law. Both C.A and proposed L.P.A stand
disposed of.

{S.J
Mukhopadhaya, CJ.}

{Anant
S. Dave, J.}

Prakash*

   

Top