High Court Madhya Pradesh High Court

Mohd.Aijaz Khan vs Municipal Corporation Bhopal on 21 July, 2010

Madhya Pradesh High Court
Mohd.Aijaz Khan vs Municipal Corporation Bhopal on 21 July, 2010
                                                                               1




                             F.A.No.50/09

     Mohd. Aijaz Khan & another                      Municipal Corporation, Bhopal




     21.7.2010
           Smt.Shobha Menon, learned Sr.Advocate with Shri Gaurav
     Tiwari, Counsel for appellants          .
            Shri Ajay Mishra, learned Sr.Advocate with Smt.M.Shukla,
     Counsel for respondent.

Shri Mishra learned counsel appearing for respondent submitted
that in response to I.A.No.7094/10, he may be allowed 3 days time to
file certain documents showing that the Corporation has acted in
accordance with law and has removed the structure after issuing due
notice to the occupants.

Though prayer is opposed, but in the interest of justice, prayer
made by Shri Mishra is allowed. Necessary document, if any, may be
filed till 27.7.2010.

Be listed for hearing on 3.8.2010.

On next date of hearing, respondent shall produce photographs
of the spot for the perusal of this Court. Appellants may also produce
the documents in their possession in respect of grant of permission by
the Municipal Corporation for construction of the structure , if any.

C.C. as per rules.



     (Krishn Kumar Lahoti)                                    (Sanjay Yadav)
            Judge                                                Judge
C.