Gujarat High Court High Court

Mohanbhai vs The on 20 June, 2008

Gujarat High Court
Mohanbhai vs The on 20 June, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7644/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7644 of 2008
 

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

MOHANBHAI
INDRAMAL HARVANI & 1 - Petitioner(s)
 

Versus
 

THE
DEPUTY MUNICIAPAL COMMISSIONER & 4 - Respondent(s)
 

================================================= 
Appearance
: 
MRS
MADHUBEN SHARMA for Petitioner(s) : 1 - 2. 
None for Respondent(s)
: 1 - 5. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 20/06/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

It
is the petitioner’s case that respondent No.3 is putting up illegal
construction on Block No.400-A and that, therefore, the authority is
required to be directed to take action.

Ms
Parul Joshi, learned advocate appearing for Ms Madhuben Sharma for
the petitioner states that after filing of the petition, the
petitioner has received reply dated 12.5.2008 from the Ahmedabad
Municipal Corporation informing the petitioner that action under
Section 260 of the BPMC is being taken regarding the unauthorized
construction in Block No.400 in Sardarnagar.

Since
the Corporation has already taken cognizance of the petitioner’s
applications referred to in the above communication dated 12.5.2008,
it is not necessary to entertain this petition at this stage.

The
petition is accordingly disposed of with a direction to respondent
Nos.1 and 2 to take appropriate action in accordance with law.

(M.S.

SHAH, J.) (D.H. WAGHELA, J.)

zgs/-