Gujarat High Court Case Information System
Print
SCA/117/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 117 of 2010
=========================================================
DR.KANJIBHAI
MAVSANGBHAI PARMAR & 1 - Petitioner(s)
Versus
BHAVNAGAR
MUNICIPAL CORPORATION & 5 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH H SHAH for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/01/2010
ORAL
ORDER
Mr.Ashish
Shah, learned
advocate appearing on behalf of the petitioners, under
the instructions of the petitioners has stated at the bar that the
internal roads of which there is a reference in the sale deeds
dtd.18/1/2008 and 4/2/2008 executed in favour of the petitioners
and all other internal roads which are not mentioned in the aforesaid
sale deeds are open and there is no obstruction by the petitioners
and the private respondents want to have or create
internal road which is not there at all.
In
view of the above, NOTICE, returnable on 27/1/2010.
Direct
Service is permitted.
[M.R.
SHAH, J.]
rafik
Top