Gujarat High Court Case Information System
Print
SCA/13941/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13941 of 2009
===================================
ARJANBHAI
NARSHIBHAI SIDHPARA - Petitioner(s)
Versus
TOWN
PLANNING OFFICER & 1 - Respondent(s)
===================================
Appearance :
MR
MEHUL S SHAH for Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s)
: 1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
MR RM
CHHAYA for Respondent(s) : 1 - 2.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/01/2010
ORAL
ORDER
It
is one of the contention of Shri Shah, learned advocate for the
petitioner that even the portion which is occupied by the petitioner
is not forming part of Final Plot No. 236. The aforesaid is disputed
by Shri Chhaya, learned advocate for the respondent corporation. It
is also further submitted by Shri Chhaya, learned advocate for the
respondent corporation that even the scheme has already become final
as far as back in the year 1991. Let the Corporation file the reply
dealing with the aforesaid aspect whether the portion occupied by the
petitioner is forming part of Final Plot No. 236 under the Finalized
Town Planning Scheme, which is reserved for shopping center.
Affidavit in reply, if any, to be filed on or before 20.1.2010 and
affidavit in rejoinder, if any, to be filed on before 28.01.2010.
Stand over to 2.2.2010.
(M.R.SHAH,J.)
kaushik
Top