Gujarat High Court
Dipakbhai vs Surat on 28 March, 2011
Gujarat High Court Case Information System
Print
LPA/474/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 474 of 2011
With
CIVIL
APPLICATION No. 3321 of 2011
=========================================================
DIPAKBHAI
RAMESHCHANDRA SEVAK - Appellant(s)
Versus
SURAT
MUNICIPAL CORPORATION THROUGH COMMISSIONER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YN OZA, SR ADVOCATE WITH MR HJ DHOLAKIA
for
Appellant(s) : 1,
None for Respondent(s) : 1,
MS KRINA CALLA,
AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
be issued on 1st respondent. Direct notice is permitted.
Ms.
Krina Calla accepts and waives notice on behalf of 2nd
respondent. Counsel for the appellant will serve copy of paper book
on her by tomorrow.
Appeal
may be disposed of at admission stage. Post the appeal on 27.4.2011.
Until
further orders, the respondents will not demolish further
construction made by the appellant without proper permission of the
Court.
Civil
Application stands disposed of.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J.)
(raghu)
Top