Gujarat High Court High Court

Kiritbhai vs Patel on 13 August, 2008

Gujarat High Court
Kiritbhai vs Patel on 13 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9168/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 9168 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 8653 of 2007
 

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

 

KIRITBHAI
AMBALAL PATEL - Petitioner(s)
 

Versus
 

PATEL
KIRITBHAI RANCHODDBHAI THRO POA-RAMANBHAI ISHWARBHAI & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANAV A MEHTA for
Petitioner(s) : 1, 
MR AJ PATEL for Respondent(s) : 1, 
MR JK
SHAH ASST GOVERNMENT PLEADER for Respondent(s) : 2, 
MR JITENDRA M
PATEL for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/08/2008 

 

 
 
ORAL
ORDER

The
applicant has through his learned advocate pressed this Civil
Application for the following relief.

?SThat
this Hon’ble Court may be pleased to clarify that the stay granted by
this Hon’ble Court is in operation only qua lands bearing Survey
No.553/1, 553/2, and 553/3.??

Since
it does not appears in dispute that the petitioner has challenged the
order passed by the Secretary (Appeals), Revenue Department,
Government of Gujarat, which is common order with respect to the
several survey numbers and since the petitioners of Special Civil
Application No.8653 of 2007 have challenged the order of the
Secretary only qua the lands for which they are concerned, the prayer
of the applicant for clarification of the interim order passed by
this Court on 06.07.2007 in Special Civil Application No.8653 of 2007
needs to be granted.

Even
otherwise, learned advocate Mr.Shital Patel appearing for the
original petitioners does not oppose this clarification,

Under
the circumstances, in continuation of the order dated 06.07.2007
passed in Special Civil Application No.8653 of 2007, it is clarified
that interim relief in terms of Para-7(B) granted in favour of the
original petitioners would apply only qua lands bearing Survey
No.553/1, 553/2, and 553/3 which are subject matters of the dispute
in the main petition.

With
this clarification, Civil application is disposed of.

Direct
Service is permitted.

(
Akil Kureshi, J. )

kailash

   

Top