Gujarat High Court Case Information System
Print
SCA/3646/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3646 of 2011
======================================
KHEMAJI
PADMAJI PARADIA & 1 - Petitioners
Versus
KARJAN
MUNICIPALITY - THROUGH CHIEF OFFICER - Respondent
======================================
Appearance :
MR
HS MUNSHAW for the Petitioners.
None for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/03/2011
ORAL
ORDER
Mr.H.S.Munshaw,
learned advocate appearing on behalf of the petitioners has stated at
the bar that the petitioners accept that there is an illegal
construction. He has also stated at the bar, under the instruction
from the petitioners, that some reasonable time may be granted to the
petitioners to demolish illegal construction and for that, the
petitioners are ready and willing to file Undertaking that they
shall remove illegal construction without any condition that may be
granted by this Court irrespective of any proposed act for
regularization. It is submitted that reasonable time is sought to
remove illegal construction so that other legal construction may not
be damaged. Let the petitioners file appropriate unconditional
Undertaking by 21/03/2011.
S.O.
to 21/03/2011. To be placed in the first board.
[M.R.SHAH,J]
*dipti
Top