Gujarat High Court High Court

Gujarat vs Manibhai on 4 February, 2011

Gujarat High Court
Gujarat vs Manibhai on 4 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/59/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 59 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6505 of 1994
 

with
 

C.A
No. 181 of 2011.
 

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


 

GUJARAT
CO-OPERATIVE OIL SEEDSGROWERS FEDERATION LTD. - Appellant(s)
 

Versus
 

MANIBHAI
CHHAGANBHAI PATEL & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JITENDRA M PATEL for Appellant(s) : 1, 
None for Respondent(s) : 1
- 5. 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Under
Section 7 of Prevention of Fragmentation & Consolidation of
Holdings Act, 1947, no person was entitled to transfer any fragment
in respect of which a notice has been given under sub-section (2) of
Section 6 of the said Act. Under Section 8 therein, fragmentation
has been prohibited and no land in any local area can be transferred
or partitioned so as to create a fragment.

In
the present case, while the counsel for the appellant submits that no
notice under Section 6(2) was given to bring the matter within the
purview of Section 7, further states that the land in question was
purchased in bulk and fragmentation was created. He relied on
Section 31 of the Act.

However,
from some of the records it appears that the respondents have taken
plea that it has created fragmentation and therefore, notice was
issued. To ascertain the exact position, let notice be issued on
respondents Nos. 1 to 4. Direct service permitted. Ms. Manisha
Lavkumar, learned AGP accepts notice for 5th respondent.
Counsel for the appellant will serve two copies of paper book on her
by 7.2.2011. Post the matter on 11.3.2011.

No
interim order is granted for the present. CA stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top