Gujarat High Court High Court

Khemaji vs Karjan on 18 March, 2011

Gujarat High Court
Khemaji vs Karjan on 18 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3646/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3646 of 2011
 

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


 

KHEMAJI
PADMAJI PARADIA & 1 - Petitioners
 

Versus
 

KARJAN
MUNICIPALITY - THROUGH CHIEF OFFICER - Respondent
 

======================================
Appearance : 
MR
HS MUNSHAW for the Petitioners. 
None for the
Respondent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/03/2011 

 

ORAL
ORDER

Mr.H.S.Munshaw,
learned advocate appearing on behalf of the petitioners has stated at
the bar that the petitioners accept that there is an illegal
construction. He has also stated at the bar, under the instruction
from the petitioners, that some reasonable time may be granted to the
petitioners to demolish illegal construction and for that, the
petitioners are ready and willing to file Undertaking that they
shall remove illegal construction without any condition that may be
granted by this Court irrespective of any proposed act for
regularization. It is submitted that reasonable time is sought to
remove illegal construction so that other legal construction may not
be damaged. Let the petitioners file appropriate unconditional
Undertaking by 21/03/2011.

S.O.

to 21/03/2011. To be placed in the first board.

[M.R.SHAH,J]

*dipti

   

Top