Gujarat High Court High Court

Muliben vs State on 18 October, 2011

Gujarat High Court
Muliben vs State on 18 October, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13738/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13738 of 2011
 

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


 

MULIBEN
WD/O KALIDAS KARSANBHAI CHAVDA & 4 - Petitioners
 

Versus
 

STATE
OF GUJARAT THRO.THE PRINCIPAL SECRETARY & 3 - Respondents
 

=================================================
 
Appearance : 
MR
DN PANDYA for Petitioners : 1 - 5. 
GOVERNMENT PLEADER for
Respondent : 1, 
None for Respondents : 2 -
4. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioners. Learned advocate for the
petitioners has relied upon the decision of the Apex Court in case
of RAGHO SINGH Vs. MOHAN SINGH AND OTHERS, reported in (2001) 9 SCC
pg. 717, to contend that, in case the appeal is filed after
limitation period is over, then, the same cannot be entertained, if
it is not accompanying with appropriate application for condonation
of delay. In the instant case the entry in question was certified in
the year 1988 and after 19 years of period old issue was raked up
and it was sought to be assailed which came to be rejected by
concerned Assistant Collector vide his order dated 8/7/2008. However
concerned Collector in exercise of revisional power remanded the
matter back with a rider to decide the same in accordance with law,
which would nullify the aspect of delay. These pleadings were made
before the revisional authority who did not accept the same while
considering the order impugned before him and did not grant any
interim order.

Hence
let there be a notice for final disposal returnable on 15/11/2011.
In the meantime and till the returnable date the proceedings as
ordered to be conducted de-novo by learned Collector’s order shall
remain stayed and the petitioner is also under an obligation to
maintain status-quo in respect of the land in question.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top