Gujarat High Court
Kohinoor vs Shailesh on 15 February, 2011
Gujarat High Court Case Information System
Print
CA/1786/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1786 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1563 of
2010
=================================================
KOHINOOR
CO OPERATIVE HOUSING SOCIETY LIMITED - Petitioner(s)
Versus
SHAILESH
BHANUSHANKAR RAVIYA & 4 - Respondent(s)
=================================================
Appearance
:
MR
RC KAKKAD for Petitioner(s) : 1,
MR SANDEEP N BHATT for
Respondent(s) : 1,
MR ASHISH M DAGLI for Respondent(s) : 2 -
3.
MRS. KRINA CALLA AGP for Respondent(s) : 4 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard counsel for the petitioner, we find no ground made out to vary
the order dated 09.02.2011 passed in Special Civil Application
No.1563 of 2010. However, we may observe that before removal of
illegal construction, notice should be given to the concerned party.
Civil Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top