Gujarat High Court High Court

Appearance: vs Mr Hm Bhagat For on 13 December, 2010

Gujarat High Court
Appearance: vs Mr Hm Bhagat For on 13 December, 2010
Author: B.C.Patel,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 1119 of 1996




     --------------------------------------------------------------
     VASHRAMBHAI MOHANLAL KAMANI
Versus
     DEPUTY COLLECTOR
     --------------------------------------------------------------
     Appearance:
          MR JR NANAVATI for Petitioner
          MR HM BHAGAT for Respondent No. 1, 2, 3


     --------------------------------------------------------------



     CORAM : MR.JUSTICE B.C.PATEL
   Date of Order: 07/02/97


     ORAL ORDER

The petitioner has approached this Court against
the order passed by the Chief Controlling Revenue
Authority, Gujarat State, Ahmedaabad – Annexure -E,
rejecting the application for making a Reference to the
High Court.

Reading the order, there is a consensus between
the advocates appearing in the matter more particularly
in view of the Full Bench decision of this Court in the
case of SHAILESH JADAVJI VARIA v. SUB REGISTRAR,
reported in 1996 (2) GLR 848 that while allowing the
application direction be given to the Chief Controlling
Revenue Authority, Gujarat State, Ahmedabad, to decide
the matter in accordance with law. In view of the
aforesaid, the Order at Annexure-E dated 30th June, 1995
passed by the the Chief Controlling Revenue Authority and
Annexure – F dated 19.12.1995 are hereby quashed and set
aside. The Chief Controlling Revenue Authority is
directed to decide the application of the petitioner in
accordance with law. This petition accordingly stands
allowed with no order as to costs.

Date: 07.02.1997(B.C. Patel,J.)