Gujarat High Court High Court

Kantilal vs Competent on 5 September, 2008

Gujarat High Court
Kantilal vs Competent on 5 September, 2008
Bench: Harsha Devani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/702220/2008	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 7022 of 2008
 

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


 

KANTILAL
GOVINDBHAI PATEL & 5 - Petitioner(s)
 

Versus
 

COMPETENT
AUTHORITY & ADDITIONAL COLLECTOR & 9 - Respondent(s)
 

========================================== 
Appearance
: 
MR KK
TRIVEDI for Petitioner(s) : 1 - 6. 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2, 10, 
MR SATYAM CHHAYA, AGP
for Respondent(s) : 2, 
NOTICE SERVED for Respondent(s) : 2, 
MR
MP SHAH for Respondent(s) : 3 - 9. 
MS. KRUTI M SHAH for
Respondent(s) : 3 - 9. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
ORAL
ORDER

Heard
Mr. K.K. Trivedi, learned advocate for the petitioners, Mr. Satyam
Chhaya, learned Assistant Government Pleader on behalf of the
respondent State authority and Ms. Kruti M. Shah, learned
advocate for respondents no.3 to 9.

2. Upon
perusal of the impugned order dated 5th October, 2007,
prima facie, this court is of the view that the same is not backed by
any authority of law. Hence, Rule. By way of ad-interim
relief, the impugned order dated 5th October, 2007 is
hereby stayed qua land bearing Survey No.292/1-2 of Final Plot No.145
as per the preliminary Town Planning Scheme No.19 (Katargam)
admeasuring approximately 6884 sqr. mtrs.

3. Ms.

Kruti M. Shah, learned advocate waives service of notice of rule on
behalf of respondents no.3 to 9.

(
H.N. Devani, J. )

hki