Gujarat High Court Case Information System
Print
SCA/23528/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23528 of 2007
=================================================
NATHIBEN
PUNJABHAI ODEDARA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
ASHISH M DAGLI for Petitioner(s) : 1,
MR.UR BHATT AGP for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2,
4,
MR PARTHIV B SHAH for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 24/06/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
Mr.U.R.
Bhatt learned A.G.P. makes a request on behalf of the learned
Advocate General to fix the hearing of this petition in the 2nd
week of July, 2008. While adjourning the hearing, we direct that the
Director of Municipalities be joined as party respondent.
NOTICE
to the newly added party returnable on 15.07.2008.
In
light of the affidavits of Deputy Collector, Porbandar in the present
proceedings including the affidavit dated 24.03.2008 giving
particulars about the encroachments made in as many as 148 cases, it
is directed that on the returnable date, the Director of
Municipalities shall state what action has been taken or is proposed
to be taken against the President, Chief Officer and the other
Councilors of Chhaya Municipality for allowing encroachments to
be made within the limits of the Municipality.
The
petitioner shall also supply complete set of all pleadings and
documents to the Director of Municipalities.
(M.S. SHAH, J.)
(D.H.WAGHELA, J.)
Hitesh
Top