Gujarat High Court Case Information System
Print
SCA/6196/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6196 of 2010
=========================================
NARSIBHAI
TAPUBHAI VAGHORA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================
Appearance :
MR
SUBRAMANIAM IYER for the Petitioner.
Mr.P.K.Jani, GOVERNMENT
PLEADER for Respondent no.1.
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
this petition be treated as an adversary litigation. Learned
Government Pleader Mr.P.K.Jani accepts notice on behalf of the 1st
respondent. Notice waived. Learned counsel for the petitioner will
serve a copy of the petition to Mr. R.M.Chhaya who is usually
appearing on behalf of Ahmedabad Municipal Corporation. The
respondents may obtain instructions and file affidavit. Post the
matter on 16th June, 2010 in the first board. Until further orders,
during pendency of the case, the respondents will not demolish the
hutments nor remove hutment dwellers residing in Saurashtra Shramjivi
Nagar, Near Tulsinagar, Old Vadaj, Ahmedabad without prior permission
of the Court. Direct service permitted.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top