Gujarat High Court Case Information System
Print
SCA/4776/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4776 of 2010
=========================================================
AYESHA
A KHATRI - Petitioner(s)
Versus
GANDHIDHAM
DEVELOPMENT AUTHORITY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
ORDER
What
is challenged in the present petition is grant of development
permission granted in the month of July, 2009.
Considering
the fact that substantial construction is already carried out,
present petition is not entertained.
At
this stage, Mr.A.J. Shastri, learned
advocate appearing on behalf of the petitioner has submitted that
even the construction carried out by the concerned private
respondents is not in accordance with the development permission and
some part of the construction is illegal.
If
that be so, it will be open for the petitioner to
submit appropriate application/representation before the
appropriate authority with full particulars with regard to illegal
construction and/or construction which is dehors the sanctioned plan
/ development permission and as and when such application /
representation is made by the petitioner,
the same shall be considered by the appropriate authority in
accordance with law and on merits, after holding necessary inquiry
and after giving opportunity of being heard to all the concerned.
The aforesaid exercise shall be completed within a period of three
months from the date of receipt of such application/representation.
With
these, present petition is disposed of .
[M.R.
SHAH, J.]
rafik
Top