Gujarat High Court High Court

Banwarilal vs Valsad on 17 August, 2010

Gujarat High Court
Banwarilal vs Valsad on 17 August, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SA/88/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 88 of 2004
 

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

 

BANWARILAL
MITHANLAL GUPTA & 3 - Appellant(s)
 

Versus
 

VALSAD
NAGARPALIKA - Defendant(s)
 

==============================================================
 
Appearance
: 
MR
JB PARDIWALA for
Appellant(s) : 1 - 4. 
None for Defendant(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 07/09/2005 

 

ORAL
ORDER

1. Following
substantial questions of law arise for determination by this Court in
this Appeal :

Whether, proposed action
of demolition of shed on land of the plaintiffs, without a
conviction under Section 155(7) of the Gujarat Municipalities
Act,1963, could not have been challenged by the plaintiffs,
without issuing notice under Section 253 of the Gujarat
Municipalities Act,1963 ?

Whether, notice dated
16th May,1985 requiring the appellants to remove the
construction of shed could have been not interfered with in light
of provisions contained in Section 155 (7) (b) of the Gujarat
Municipalities Act,1963 in absence of conviction ?

2. Appeal
is admitted.

(A.L.DAVE,J.)

(vipul)

   

Top