Gujarat High Court High Court

Balusinh vs Gitaben on 15 July, 2010

Gujarat High Court
Balusinh vs Gitaben on 15 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1393/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1393 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3775 of 2009
 

With


 

CIVIL
APPLICATION No. 6417 of 2010
 

In
LETTERS PATENT APPEAL No. 1393 of 2010
 

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


 

BALUSINH
MOHANSINH ADIYAL DECEASED THROUGH HIS HEIRS & 1 - Appellant(s)
 

Versus
 

GITABEN
R DODIYA MINOR THROUGH POWER OF ATTORNEY HOLDER & 2 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
MTM HAKIM for the Appellants. 
None for Respondent(s) : 1 -
3. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
petitioners are the original plaintiffs who instituted Regular Civil
Suit No. 196 of 2006 for a declaration that they are owners and in
possession of the land bearing Revenue Survey Nos. 218, 326, 331, 457
admeasuring 0-33-39, 014-16, 0-63-74 and 0-01-01 Hectare, Are and Sq.
mtrs. respectively situated at village Amodar, Ta: Vaghodia, Dist:
Vadodara. In the said case, the trial court passed an interim order
of status quo which was vacated by the appellate court by judgment
and order dated 18th March, 2009 at the instance of the
defendants-respondents. Learned Single Judge having affirmed the
order passed by the appellate court, the present Appeal under Clause
15 of the Letters Patent has been preferred.

Learned
counsel appearing on behalf of the petitioners submitted that there
is another proceeding pending between the parties before Gujarat
Revenue Tribunal wherein the order of status quo was directed to be
maintained which the trial court, taking into consideration the
aforesaid facts, has passed the order of status quo and therefore, it
should not have been interfered with by the appellate court.

2. From
the judgment, we find that the learned Single Judge, on perusal of
the record gave the following findings.

(a)
There is no material on record to show that the petitioners are in
actual possession of the suit land.

(b)
The names of the petitioners do not find mention in the record of
rights. On the contrary, the name of the predecessor-in-interest of
the respondent is reflected in the revenue record since 1980 to
1981.

(c)
The trial court has not given any conclusive independent finding
of fact regarding possession of the petitioner.

Taking
into consideration the aforesaid fact and the fact that the State of
Gujarat has not been impleaded as party-defendant in the suit as
there are mutation entries in favour of the State, learned Single
Judge refused to interfere with the order passed by the appellate
court.

3. We
find no ground made out to interfere with the said order.

3. Learned
counsel appearing on behalf of the petitioners submits that in the
pending matter, status quo order passed by the Gujarat Revenue
Tribunal is still in existence. The order passed by the Appellate
Court or Civil Court may affect the same. In this connection, we
may only mention that the order of Tribunal not being under challenge
either before this Court or before Civil Court, it cannot be stated
that the Court has expressed any opinion with regard to the order
passed by the Tribunal. There being no merit, the Appeal and Civil
Application both are dismissed. No costs.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top