IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 289 of 2002
--------------------------------------------------------------
NEW VISHAL ENTERPRISE
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR YN OZA Sr. counsel for
MR BP GUPTA for Petitioner No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE KUNDAN SINGH
Date of Order: 10/01/2002
ORAL ORDER
Leave to amend is granted. Learned counsel for
the petitioner is permitted to make necessary amendment
in the petition within two days.
It is the contention of the learned counsel for
the petitioner that the land bearing Survey No. 426 was
owned by one Mangali Chelaji Thakor and the said land was
transferred to one Babubhai Shakabhai who constructed
certain shops on the aforesaid land. Thereafter, the
petitioner purchased the shop from said Babubhai
Shakabhai and the proceedings regarding nonuse of the
land qua the petitioner is to take place.
Issue notice to the respondents returnable within
three weeks. The respondents are directed not to remove
or demolish the petitioner’s shop constructed on the land
in dispute, till the next date of listing of the matter.
D.S. today is permitted.
Date:-10-1-2002.(Kundan Singh, J.)