Gujarat High Court Case Information System
Print
SCA/261920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2619 of
2008
=================================================
OMPRAKASH
CHIRANJIVLAL JAIN - Petitioner(s)
Versus
MUNICIPAL
CORPORATION OF CITY OF SURAT & 2 - Respondent(s)
=================================================
Appearance :
MR
RS SANJANWALA for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR PRASHANT G DESAI for Respondent(s) : 2,
MR
HS MUNSHAW for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 16/10/2008
ORAL ORDER
(Per : HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI)
Mr.Prashant
G. Desai, learned advocate for respondent no.2 to place the Panchnama
of the land in question on the record of the case on or before 22nd
October 2008.
The
learned advocate for the petitioner, Mr.Sanjanwala to place an
undertaking, to be filed by the petitioner to the effect that he will
not be putting up any further construction on the land; as and when
the land is required by Surat Urban Development Authority (SUDA), the
petitioner will remove the existing construction including the place
of worship of his own; and that during intervening period he will not
transfer the land in question to anybody in any manner. Adjourned to
22nd October 2008.
(RAVI R. TRIPATHI, J.)
(RAJESH H. SHUKLA, J.)
karim
Top