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