Gujarat High Court
Dilipkumar vs State on 4 February, 2011
Gujarat High Court Case Information System
Print
SCA/9507/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9507 of 1994
=========================================================
DILIPKUMAR
G SHANKER VAIDYA KAMREJ - Petitioner(s)
Versus
STATE
OF GUJARAT & ORS & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DHIRENDRA MEHTA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
None for Respondent(s) : 3 - 4.
MR BP GUPTA for
Respondent(s) : 3.2.1, 3.2.2, 3.2.3, 3.2.4,3.2.5
RULE SERVED for
Respondent(s) : 4.2.1, 4.2.2, 4.2.3,4.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
Date
: 08/01/2007
ORAL
ORDER
The
dispute between the parties is whether the present petitioner was a
co-parcener and was entitled for mutation of his name in the
revenue records, as he alleges, or, whether the petitioner played a
fraud by producing someone else for recording the statements and
whether the entries made in favour of the petitioner were genuine or
fraudulent.
Call
for the original records of the inquiry relating to Entry Nos.2203
and 2395. Learned A.G.P. shall be obliged to call for the records
and produce the same before the court, on the nest date of hearing.
Put
up on 31/1/2007.
(R.S.
GARG, J.)
rafik
Top