Gujarat High Court High Court

Appearance : vs None For on 3 September, 2010

Gujarat High Court
Appearance : vs None For on 3 September, 2010
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4168/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4168 of 2008
 

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


 

KARSANBHAI
RUPSINH ALKARI & ORS
 

Versus
 

SURAT
MUNICIPAL CORPORATION & ORS
 

=========================================
 
Appearance : 
MR
BHARAT T RAO for Petitioners 
None for
Respondent : 1, 3, 
GOVERNMENT PLEADER for Respondent No
2 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 07/03/2008 

 

 
ORAL
ORDER

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

Shri
Bharat T Rao, appearing on behalf of the petitioners, seeks
permission to delete Prayer in terms of Paragraph 33(A) and has
submitted that the present petition be restricted with respect to
Prayer Paragraph 33(B) i.e. providing alternative
accommodation/site as per the Order passed in Special Civil
Application No. 3035 of 2003. Permission is accordingly granted.
Petitioners are permitted to delete Prayer in terms of Paragraph
33(A) and the present petition be confined to Prayer in terms of
Paragraph 33(B) only. Notice returnable on 24th of March,
2008.

Shri Bharat T Rao, learned Advocate, appearing on behalf of the
petitioners, has made a categoric statement before the Court that
pursuant to the impugned Notice dated 13.02.2003, the authorities
have not taken the possession on 5th of March, 2008.
Hence, by way of ad interim relief, it is ordered that if the
impugned Notice dated 13.2.2008 is not implemented, in that case,
respondents are directed to maintain status quo as on today, till
24th of March, 2008. DS permitted.

(J.

R. VORA, J.)

(M.

R. SHAH, J.)

pnnair

   

Top