Gujarat High Court High Court

Sahkar vs Ahmedabad on 28 July, 2010

Gujarat High Court
Sahkar vs Ahmedabad on 28 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1789/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1789 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 3321 of 1995
 

With


 

CIVIL
APPLICATION No. 10435 of 2009
 

In
 


LETTERS
PATENT APPEAL No. 1789 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 2169 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 7288 of 1995
 

With


 

CIVIL
APPLICATION No. 11446 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 2169 of 2009
 

 
=================================================


 

SAHKAR
COOPERATIVE HOUSING SOCIETY LTD & 6 - Appellant(s)
 

Versus
 

AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DHAVAL M BAROT for Appellant(s) : 1 - 7. 
MR RC JANI for
Respondent(s) : 1, 
MS KRINA P CALLA, AGP for Respondent(s) : 2, 
MR
RK MISHRA for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/07/2010  
COMMON ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Having
heard the learned advocates appearing for the parties, though we are
not inclined to disturb the decision of the learned Single Judge
under challenge in these Letters Patent Appeals, it is clarified and
provided that if the appellant society approaches the Ahmedabad
Urban Development Authority with a request for expeditious
implementation of the finalized Town Planning Scheme, vis-a-vis the
plot allotted to the appellant society, the authority shall
examine such a request and take such steps are may be found necessary
in accordance with law without being influenced by the observations
made in the impugned judgment of the learned Single Judge. It is
expected that the AUDA shall take all steps to implement the scheme
in its true spirit, subject to the judicial pronouncement either
interim order final on the issue.

The
appeals and the Civil Applications are accordingly disposed of.

Direct
Service is permitted.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

Sundar/*

   

Top