Gujarat High Court High Court

Maganbhai vs Ahmedabad on 8 October, 2008

Gujarat High Court
Maganbhai vs Ahmedabad on 8 October, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11855/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 11855 of 2008
 

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

 

MAGANBHAI
LALJIBHAI PATEL - Petitioner(s)
 

Versus
 

AHMEDABAD
URBAN DEVELOPMENT AUTHORITY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SATYAM Y CHHAYA for
Petitioner(s) : 1, 
MR ADIL R MIRZA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
ORAL
ORDER

The
present application is preferred by the original petitioner to
protect the remaining construction, which is not a part of the
proposed service road.

Heard
Mr.Mehta, learned Counsel for the applicant original petitioner,
Mr.Marshall, learned Counsel for AUDA as well as Ms.Jani, learned
Counsel for the applicant of Civil Application No.11933 of 2008, who
has been permitted to be impleaded as party in the main petition as
per the order passed by this Court today.

Considering
the facts and circumstances and subject to the further order, which
may be passed by this Court in the main Special Civil Application,
if the applicant is desirous to protect the remaining portion of the
property in question by temporary structure, no prejudice would be
caused and the property would remain safe. Further, in any case,
however ultimately this Court finds in the main petition that the
applicant has no right or that the temporary structure or the
remaining construction is to be removed, the matter can be
considered in the main petition.

Hence,
the applicant may protect the remaining construction or the
temporary structure without creating any right over the property and
subject to further orders which may be passed by this Court in the
main petition.

Application
is disposed of accordingly. D.S.

8.10.2008. (Jayant
Patel, J.)

vinod

   

Top