Gujarat High Court Case Information System
Print
SCA/7521/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7521 of 2006
=========================================================
PANCHAL
ENGINEERING WORKS - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
NV GANDHI for Petitioner(s) : 1,
MR KL
PANDYA, AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 10/04/2006
ORAL
ORDER
Leave
to amend granted. The amendment shall be carried out during the
course of the day.
2. Leave
to join Bardoli Nagarpalika as respondent No.4 is granted.
3. Learned
advocate Mr.Sumit Shah with learned advocate Mr.N.V.Gandhi submitted
that breach of Rule 93 of Bombay Cinema Rules to be read with Rule 96
thereof, committed by the respondents. Without permission of the
Bardoli Nagarpalika, the construction is being carried out by the
respondent No.3. Despite the order dated 20th November,
2005 passed by the Additional District Judge, Surat at Vyara in
Appeal No.32 of 2004, no such permission has been taken by the
respondent No.3.
4. Having
heard the learned counsel for the petitioner and looking to the facts
and circumstances of the case, Rule returnable
on 26th April,2006. Ad-interim relief in terms of para
8(bb) is granted till then. Direct service permitted.
(D.N.PATEL,J)
dipti
Top