Gujarat High Court Case Information System
Print
SCA/23159/2006 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23159 of 2006
=========================================
MERABHAI
AKHIBHAI BHARVAD
Versus
SAKINABEN
WD/O GULAMNABI IBRAHIM
=========================================
Appearance :
None
for the Petitioner
MR DR BHATT for the
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 04/05/2010
ORAL
ORDER
Heard
learned Advocate Mr.Bhatt for the respondent. Learned Advocate
Mr.V.K.Joshi for the petitioner is not present.
2. It
is the case of the petitioner-plaintiff that as he wanted to sell the
property, he obtained copy of village form No.7/12 and 8A on
03.03.2006. He also issued public notice in Divya Bhaskar on
07.03.2006, to which defendant filed objections on 13.03.2006 stating
therein that the defendant has purchased the property by executing a
registered sale deed on 13.09.2000 for Rs.84,786/-.
When
it is put to the learned Advocate for the respondent as to why his
name was not mutated in the revenue record, after the sale deed in
the year 2000, till 2006, the learned Advocate has no answer.
3. The
matter requires consideration.
RULE.
Learned Advocate Mr.Bhatt waives service of Rule on behalf of the
respondent. Ad interim relief in terms of para-8-C &
8-D.
(Ravi
R.Tripathi, J.)
*Shitole
Top