Gujarat High Court High Court

Gautam vs State on 11 January, 2011

Gujarat High Court
Gautam vs State on 11 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/162/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 162 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 15115 of 2010
 

 
=================================================


 

GAUTAM
TUKARAM BORADE THROUGH POWER OF ATTORNEY ASHOK & 19 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SP MAJMUDAR for Petitioner(s) : 1 - 20. 
MR KRINA P CALLA, AGP for
Respondent(s) : 1, 
MR PRASHANT DESAI, SR. ADVOCATE with MR KAUSHAL
D PANDYA for Respondent(s) : 2 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/01/2011  
ORAL ORDER

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

In
view of the fact that in similar case in Letters Patent Appeal No.
2449 of 2010, this Court on 13.12.2010 has passed interim order
prohibiting the very same respondents from demolishing the buildings
of the appellants of the said appeal without prior permission of the
Court, we allow this application and pass similar interim order. The
respondents are prohibited from demolishing the buildings of the
petitioners without prior permission of the Court. Pendency of this
case shall not stand in the way of the respondents to provide
alternative accommodation to the petitioners and to request the Court
to vacate the stay.

This
Civil Application stands disposed of.

Post
SCA No. 15115 of 2010 with Letters Patent Appeal No. 2449 of 2010 on
9th February, 2011.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top