Gujarat High Court
Mohan vs Development on 14 November, 2008
Gujarat High Court Case Information System
Print
SCA/28998/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 28998 of 2007
=========================================================
MOHAN
MORARBHAI AHIR & 8 - Petitioner(s)
Versus
DEVELOPMENT
COMMISSIONER & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 9.
MS. MANISHA LAVKUMAR AGP for Respondent(s)
: 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/11/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
1. Draft
Amendment is allowed. The petitioners to carry out the amendment
forthwith.
2. Since
the Gram Panchayat has already passed resolution for removal of
illegal construction put up by respondent No.5, we find it
unnecessary to keep this PIL pending. The respondent authorities
shall take appropriate action in accordance with law. The PIL is
dismissed.
(K.S.
Radhakrishnan C.J.)
(Akil
Kureshi, J.)
…
(karan)
Top