Gujarat High Court Case Information System
Print
SCA/9120/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9120 of
2011
=========================================================
KISHORSINHJI
M SODHA - Petitioner
Versus
RAJKOT
MUNICIPAL CORPORATION & 1 - Respondents
=========================================================
Appearance :
MS
MAMTA R VYAS for
Petitioner : 1
None for Respondents : 1 -
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/08/2011
ORAL
ORDER
Notice
for final disposal, returnable on 12.09.2011.
As
the notice is being issued for final disposal and as the learned
counsel for the petitioner contended that identical condition was
existing in the plan approved for creating construction on behalf of
the police authorities and petitioner’s plan was approved containing
such conditions and now there is an attempt to frustrate the
petitioner’s entire work. Hence, the respondent Corporation is to
file appropriate affidavit dealing with contentions specifically,
latest by the returnable dated, or else it will be presumed that
Corporation has nothing to say on this count. Direct service is
permitted.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top