Gujarat High Court High Court

Dilbarasingh vs Ahmedabad on 14 December, 2010

Gujarat High Court
Dilbarasingh vs Ahmedabad on 14 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2958/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2958 of
2010 
 
===============================================
 

DILBARASINGH
MOHINDERSINGH SOMAL & 5 - Appellant(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

===============================================
Appearance
: 
MS
VIRAJ S FOZDAR for Appellant(s) : 1 - 6. 
None for Respondent(s) :
1 - 2. 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/12/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
Court, by order dated 13th December 2010 has passed
interim order directing the respondents not to remove or pull down or
demolish any part of the 6th and 7th floor of
Peoples Plaza situated near Memnagar Fire Station, Navrangpura,
Ahmedabad. However, it appears that in the said paragraph in place of
the words “any part of the 6th and 7th
floor” it has been typed as “any party of the 6th
and 7th floor”.

We,
accordingly, order to read as “any part of the 6th
and 7th floor” in place of “any party of the
6th and 7th floor” in the order dated
13th December 2010. The order dated 13th
December 2010 stands modified to the extent above.

Certified
copy, if any, issued, be corrected accordingly.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top