Gujarat High Court Case Information System
Print
SCA/4876/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4876 of 2011
=========================================
JAYANTILAL
JAYCHANDBHAI SHAH TRUSTEE - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================
Appearance :
MR
AJ PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/04/2011
ORAL
ORDER
Shri
A.J. Patel, learned advocate appearing on behalf of the petitioner,
under instructions from the trustee of the petitioner-trust, has made
a statement at the bar that the development permission with revised
non agricultural use permission was sought only for the purpose of
putting up construction, which shall be absolutely in consonance with
the sale deed executed in favour of the petitioner and no other
construction shall be put up, which shall be contrary to the terms
and conditions mentioned in the sale deed executed in favour of the
petitioner.
NOTICE
returnable on 09/05/2011.
Direct service is permitted.
To
be placed in the first board.
(M.R.
SHAH, J.)
siji
Top