Gujarat High Court High Court

Vasantbhai vs Vajubhai on 4 July, 2011

Gujarat High Court
Vasantbhai vs Vajubhai on 4 July, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13773/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13773 of 2010
 

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

 

VASANTBHAI
HARIBHAI GAJERA - Petitioner(s)
 

Versus
 

VAJUBHAI
NAGJIBHAI MALANI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Petitioner(s) : 1, 
MR. MIHIR THAKORE, LD. SR. ADVOCATE WITH MR.
VIRAL K SHAH for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/10/2010 

 

 
 
ORAL
ORDER

It
is agreed by learned advocate Mr. Dave for the petitioner and learned
Sr. advocate Mr. Mihir Thakore with Mr. Viral K. Shah for respondent
No. 1 that a Court Commissioner be appointed and panchnama of suit
land be drawn and same be placed on record of this Court.

In
view of the above consensus, learned District Judge, Surat, is
directed to appoint a member of the staff as Court Commissioner to
draw panchnama of the suit land together with map. The Court
Commissioner is directed to carry out the commission work after
informing learned advocates for the parties intimating them about the
time and date of commission work to enable them to remain present at
the time of commission work. The cost of commission work shall be
borne by the parties.

As
regards remuneration, learned District Judge is at liberty to pass
appropriate orders. The Court Commissioner is directed to submit the
report on or before 26.10.2010.

In
view of the above, the order of stay passed by the appellate Court
earlier to continue till then. S.O. to 26.10.2010. Direct
service today is permitted.

(BANKIM
N. MEHTA, J)

(pkn)

   

Top