Gujarat High Court Case Information System
Print
LPA/819/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 819 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2770 of 2008
With
CIVIL
APPLICATION No. 9631 of 2008
In
LETTERS PATENT APPEAL No. 819 of 2008
=============================================
AMBAJI
MATA DEVASTHAN TRUST - Appellant(s)
Versus
SATISHKUMAR
KUNDANLAL AGRAWAL & 3 - Respondent(s)
=============================================
Appearance :
MR
PREMAL R JOSHI for Appellant(s) : 1,
MR DHARMESH V SHAH for
Respondent(s) : 1 - 2, 4,
NOTICE SERVED for Respondent(s) :
3,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the parties.
We
are not inclined to entertain this Letters Patent Appeal. All the
same, we clarify that the directions of the learned Single Judge in
paragraph-4 of the impugned order would not come in the way of the
competent authority in examining the request of the
appellant-original respondent No.1 for varying the Town Planning
Scheme.
Learned
counsel for the appellant submits that the appellant-trust is willing
to provide alternative site for parking vehicles of the devotees and
public at large. The submission is recorded.
With
above observation, the Letters Patent Appeal as well as Civil
Application for stay stand disposed of accordingly.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top