Gujarat High Court High Court

Gajanan vs Municipal on 20 December, 2010

Gujarat High Court
Gajanan vs Municipal on 20 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14648/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14648 of
2010 
 
=================================================


 

GAJANAN
OWNERS ASSOCIATION - THROUGH CHAIRMAN AMITBHAI - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF THE CITY OF AHMEDABAD & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RR VAKIL for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
GOVERNMENT PLEADER for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/12/2010 

 

ORAL
ORDER

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

Counsel
for the petitioner is allowed three days’ time to show the provisions
under which a person who has deviated from the plan can apply for
regularization of the deviated plan. Post the matter on 22.12.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top