Gujarat High Court High Court

Vinubhai vs Ahmedabad on 21 February, 2011

Gujarat High Court
Vinubhai vs Ahmedabad on 21 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16453/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16453 of 2010
 

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


 

VINUBHAI
AMBALAL PATEL & 4 - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
UI VYAS for
Petitioner(s) : 1 - 5. 
HL PATEL ADVOCATES for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2, 
MR DIPAK C RAVAL for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

1. By
way of this petition under Article 226 of the Constitution of India,
the petitioners have prayed for an appropriate writ, direction and
order directing the respondent to finalize the Town Planning Scheme
No.103, Nikol and grant the peaceful and vacant possession of the
Final Plot No.70 to the petitioners by removing encroachers from the
petitioners land.

2. At
the outset, it is required to be noted that as such the Town Planning
Scheme No.103 (Nikol) is reported to be at Draft Town Planning Scheme
and therefore no direction can be issued upon the respondents to
handover the peaceful and vacant possession of the Final Plot No.70
to the petitioners. After sanctioning the Draft Town Planning Scheme
which is already now sanctioned, the Preliminary Town Planning Scheme
is to be prepared by the TPO and thereafter the same is to be
sanctioned by the State Government under Section 65 of the Gujarat
Town Planning Act. In view of the above, Shri Vyas, learned advocate
for the petitioners does not press the present petition at this stage
with a liberty to file fresh petition after the Preliminary Town
Planning Scheme sanctioned by the State Government. Permission is
accordingly granted. Petition is dismissed as not pressed with above
liberty.

(M.R.SHAH,J.)

kaushik

   

Top