Gujarat High Court
Thakore vs Thakore on 20 December, 2010
Gujarat High Court Case Information System
Print
SCA/15460/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15460 of 2010
=========================================================
THAKORE
GANPATJI PRATAPJI - Petitioner(s)
Versus
THAKORE
PASHAJI DALAJI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
JIGAR G GADHAVI for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
GOVERNMENT
PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 14/12/2010
ORAL
ORDER
1. Learned
advocate Mr.Gadhavi for the petitioner submitted that the sale deed
which purports to be bearing signature of the petitioner is of the
year 1987. After 10 years, the vendee of the land makes unilateral
declaration and on the basis of unilateral declaration, the
Talati-cum-Mantri and other revenue officers are making the entry.
2. Heard
learned Mr.Gadhvi for the petitioner.
3. The
matter requires consideration. Rule. Ad-interim relief in terms of
paragraph 22(B). Direct service is permitted.
(RAVI
R.TRIPATHI,J)
pathan
Top