Gujarat High Court High Court

Chandulal vs Bhachau on 1 July, 2008

Gujarat High Court
Chandulal vs Bhachau on 1 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/2114/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2114 of 2008
 

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

 

CHANDULAL
LAKHANSINGH THAKKAR - Petitioner(s)
 

Versus
 

BHACHAU
AREAD DEVELOPMENT AUTHORITY & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAT G POPAT for
Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
10. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 01/07/2008  
ORAL ORDER

This
petition is preferred by an earthquake affected person. It is
submitted that pursuant to appeal certain town planning scheme are
prepared and are modified. The petitioner is aggrieved by certain
clauses in the town planning scheme, as a result of which he would be
deprived of original premises of his shop. Hence aggrieved by such
actions, the petitioner has preferred suit in the trial court in
which Exh. 5 application for interim relief has been filed and the
same came to be rejected. Against such order, present petition is
preferred, however, with a view to taking instructions about present
state of affairs, the petitioner’s advocate needs some time. This
matter is being adjourned from time to time since long, however as
the same is preferred by earthquake affected person, request for time
is granted. S.O. to 15th July, 2008.

[
K.M. Thaker, J. ]

rmr.