Gujarat High Court
Labhuben vs Surat on 20 August, 2010
Gujarat High Court Case Information System
Print
SCA/9690/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9690 of 2010
======================================
LABHUBEN
CHANDRAKANTBHAI JADAV - Petitioner
Versus
SURAT
MUNICIPAL CORPORATION THRO'MUNICIPAL COMMISSIONER & 3 -
Respondents
======================================
Appearance :
MR
DHIRAJ M PATEL for the Petitioner.
None for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/08/2010
ORAL
ORDER
Notice
returnable on 1st September,2010.
By
way of interim direction, respondent No.1 Surat Municipal
Corporation is directed to file affidavit-in-reply, after carrying
out necessary inspection by the concerned officer and with respect to
allegation of illegal construction carried out by respondent Nos.2 to
4.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top