Gujarat High Court High Court

Dr vs Vitthalbhai on 16 March, 2010

Gujarat High Court
Dr vs Vitthalbhai on 16 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/56/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 56 of 2010
 

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


 

DR
BALVANTSINH GULABSINH ZALA - Appellant(s)
 

Versus
 

VITTHALBHAI
DANABHAI VANKAR & 4 - Defendant(s)
 

=========================================================
 
Appearance : 
HL
PATEL ADVOCATES for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

ADMIT.

Following
substantial questions of law arise for determination of this Court.

(A) Whether
plaintiff on the basis of the occupancy and the order passed by the
Collector under Section 73AA of the Bombay Land Revenue Code, 1879
can sue against the defendants who are non-trible for the relief
payed in the suit ?

(B) Can
the defendants, who are non-trible retain their possession over the
restricted tenure land covered under Section 73AA of the Bombay Land
Revenue Code merely on the basis of the long possession and that
too, when they do not have any valid registered sale-deed and
conveyance deed in their favour ?

(C
) Can long possession of the portion of the land in dispute, which
was restricted tenure land under Section 73AA of the Bombay Land
Revenue Code without any document to support the legality of the
possession, confer right to retain possession of the defendants ?

(M.R.SHAH,
J.)

(ashish)

   

Top