Gujarat High Court High Court

Chandansingh vs State on 17 September, 2008

Gujarat High Court
Chandansingh vs State on 17 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1158920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11589 of 2008
 

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


 

CHANDANSINGH
PADAMSINGH CHAMPAVAT @ THAKORE & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
AJ PATEL for Petitioner(s) : 1 - 3. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 17/09/2008 

 

ORAL
ORDER

1. Heard
Mr. A.J. Patel, learned advocate for the petitioners.

2. The
learned advocate for the petitioners has submitted that the
petitioner had applied for a certificate regarding the petitioner
being an agriculturist, however, the respondents have refused to
grant issue such certificate stating that general restraints have
been imposed with regard to transfer as well as taking any other
action in respect of the lands held by the petitioner.

3. Considering
the submissions advanced by the learned advocate for the petitioner,
issue Notice returnable on 8th October, 2008.

Direct
service is permitted.

shekhar/-

(HARSHA DEVANI, J.)

   

Top