SCA/7644/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7644 of 2008 ================================================= MOHANBHAI INDRAMAL HARVANI & 1 - Petitioner(s) Versus THE DEPUTY MUNICIAPAL COMMISSIONER & 4 - Respondent(s) ================================================= Appearance : MRS MADHUBEN SHARMA for Petitioner(s) : 1 - 2. None for Respondent(s) : 1 - 5. ================================================= CORAM : HONOURABLE MR.JUSTICE M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 20/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
It
is the petitioner’s case that respondent No.3 is putting up illegal
construction on Block No.400-A and that, therefore, the authority is
required to be directed to take action.
Ms
Parul Joshi, learned advocate appearing for Ms Madhuben Sharma for
the petitioner states that after filing of the petition, the
petitioner has received reply dated 12.5.2008 from the Ahmedabad
Municipal Corporation informing the petitioner that action under
Section 260 of the BPMC is being taken regarding the unauthorized
construction in Block No.400 in Sardarnagar.
Since
the Corporation has already taken cognizance of the petitioner’s
applications referred to in the above communication dated 12.5.2008,
it is not necessary to entertain this petition at this stage.
The
petition is accordingly disposed of with a direction to respondent
Nos.1 and 2 to take appropriate action in accordance with law.
(M.S.
SHAH, J.) (D.H. WAGHELA, J.)
zgs/-