Gujarat High Court High Court

Yusufkhan vs State on 29 July, 2010

Gujarat High Court
Yusufkhan vs State on 29 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8721/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8721 of 2010
 

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

YUSUFKHAN
AHEMADKHAN KURESHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SPECIAL SECRETARY & 5 - Respondent(s)
 

========================================= 
Appearance
: 
MR VIKRAM J
THAKOR for
Petitioner(s) : 1, 1.2.1,1.2.2  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 5, 5.2.1, 5.2.2,
5.2.3,5.2.4 - 6, 6.2.1, 6.2.2, 6.2.3,6.2.4
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/07/2010 

 

ORAL
ORDER

Only
for the purpose of clarification to the extent that mutation entry in
favour of private respondents herein and/or in favour of petitioner
shall not confer any right, title and interest on the land in
question solely on the basis of their names mutated in the revenue
record and aggrieved parties inclusive of the petitioner, if they are
aggrieved, have to prefer a substantive suit before the Civil Court
for establishing their right, title and interest on the land in
question and necessary mutation entry can be made on the basis of the
decision that may be taken by the Civil Court, Notice
returnable on 10th
August 2010. Direct service is
permitted.

To
be placed in 11 a.m. Board.

(M.R.

Shah, J.)

*menon

   

Top