Gujarat High Court High Court

Gaurangsinh vs State on 18 November, 2010

Gujarat High Court
Gaurangsinh vs State on 18 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7294/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7294 of
2010 
===============================================
 

GAURANGSINH
GHANSHYAMSINH CHUDASAMA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

===============================================
Appearance
: 
MR
DP KINARIWALA for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2, 
NOTICE SERVED BY
DS for Respondent(s) : 3 - 4. 
HL PATEL ADVOCATES for Respondent(s)
: 3, 
MR BM GUPTA for Respondent(s) : 4, 
MR RC JANI for
Respondent(s) : 5, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/11/2010  
ORAL ORDER

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

The
counsel for the 4th respondent sought for and is allowed
some more time to remove rest of the permanent and temporary
structures, of which discussion was made earlier.

By
the next date, if it is not removed, the Court may direct the
Municipal Corporation to remove the encroachment and may order the
4th respondent to pay the cost of removal.

Post
the matter on 16th December, 2010 within ten cases.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top