Gujarat High Court High Court

Kumbhar vs State on 2 August, 2011

Gujarat High Court
Kumbhar vs State on 2 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15419/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15419 of 2010
 

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

KUMBHAR
SHIVABEN MEHABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SPECIAL SECRETARY & 3 - Respondent(s)
 

=================================================
 
Appearance
: 
Mr.AMIT
M. PANCHAL WITH Ms.SHIVANI RAJPUROHIT for the petitioner. 
Ms.JIRGA
JHAVERI, ASST GOVERNMENT PLEADER for Respondents nos.1 and 2. 
NOTICE
SERVED BY DS for Respondent(s) : 2 - 4. 
MR MB RANA for
Respondent(s) : 3 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/12/2010 

 

 
 


 

ORAL
ORDER

Heard
learned advocate Mr.Amit M. Panchal with Ms.Shivani Rajpurohit for
the petitioner, learned Assistant Government Pleader Ms.Jirga Jhaveri
for respondents no.1 and 2, and Mr.M.B. Rana for respondents no.3 and

4. Learned advocate Mr.Rana wants time to produce pedigree to
establish that father of the present respondent no.4-Pirabhai, i.e.
Vajabhai is brother of present petitioner Shivaben, d/o Mehabhai
Kumbhar. Admittedly, the name of father of present petitioner is
Mehabhai Mavabhai. In any case, from the record it is clear that
respondents no.3 and 4 are not in possession of the land in question
as is read from page 38K, i.e. an order passed by the learned Civil
Judge, Senior Division, Palanpur below Exhibit 77 in Special Civil
Suit No.48 of 1978. The matter requires consideration.

2. RULE.

Interim relief in terms of para 10(C).

It
will be open for the learned advocate for respondents no.3 and 4 to
pray for early hearing of the matter after some time.

(RAVI
R. TRIPATHI, J.)

karim

   

Top