Gujarat High Court High Court

Bhikhubhai vs Bhanuben on 18 July, 2008

Gujarat High Court
Bhikhubhai vs Bhanuben on 18 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/39120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 391 of 2008
 

 


 

 


 

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

 

BHIKHUBHAI
SALAMSINH GOHEL - Petitioner(s)
 

Versus
 

BHANUBEN
D/O ARJUNSINH SARDARSINH & W/O RAMSINH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM PARIKH for
Petitioner(s) : 1, 
MR
AB MUNSHI for
Respondent(s) : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
 


 

 
ORAL
ORDER

Heard
the learned advocates appearing for the parties.

Petitioner
has challenged the order passed by the Gujarat Revenue Tribunal
upholding the order passed by the Deputy Collector refusing
injunction in favour of the petitioner under section 70(nb) of the
Bombay Tenancy and Agricultural Lands Act. While doing so, the
Tribunal has also provided that the suit under section 70(b) filed
by the petitioner shall be completed within six months. Being an
interlocutory stage of the matter and when the main proceedings
are pending and are ordered to be expedited, I see no possibility of
interference under Article 227 of the Constitution. The petition is
therefore dismissed. Notice is discharged. Interim relief is
vacated.

(Akil Kureshi, J.)

(vjn)

   

Top