Gujarat High Court High Court

Kanubhai vs Meenaben on 16 July, 2010

Gujarat High Court
Kanubhai vs Meenaben on 16 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7912/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7912 of 2010
 

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

KANUBHAI
MAHIJIBHAI PATEL & 4 - Petitioner(s)
 

Versus
 

MEENABEN
HASMUKHBHAI PATEL - Respondent(s)
 

============================================= 
Appearance
: 
MR PUSHPADATTA VYAS for
Petitioner(s) : 1 - 5. 
MR MM SAIYED for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/07/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Having
argued the case for some time, learned advocate for the
petitioners/original defendants submits that there appears to be
dispute about the title and the petitioners are in possession of the
land in question by virtue of sale deed, deserves to be adjudicated
as early as possible.

Learned
advocate appearing for the respondent/original plaintiff has no
objection if suitable directions is given by this Court.

Considering
the facts and circumstances of the case and dispute is pertaining to
land, for which, a sale deed was executed as early as in 1980 by the
father of the defendants but the plaintiff has relied on certain
revenue entries and partition document in her favour along with
concession given on earlier occasion by the father of the defendants.

Without
expressing any opinion on merit of rival contentions and in view of
learned advocates to decide the suit as early as possible, the trial
court is directed to decide the suit as expeditiously as possible and
preferably within 12 months from the date of receipt of the order of
this Court.

With
the aforesaid, this petition is disposed of.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top