Gujarat High Court Case Information System
Print
SCA/757520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7575 of 2008
=========================================================
SINGABHAI
CHUNIYABHAI PARMAR - Petitioner(s)
Versus
KASNABHAI
KALABHAI MAVI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SK BUKHARI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR ARIF A SHEKH
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
MR HUKUM
SINGH, AGP for Respondent(s) :
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/07/2008
ORAL
ORDER
Petitioner
challenges the order dated 25.3.08 passed by the Secretary Appeals,
Revenue Department, Government of Gujarat. By the said order, the
Secretary allowed the revision application of the private respondents
herein.
Issue
pertains to the entries in the revenue records. Special Secretary,
in his order observed that the petitioner has filed Regular Civil
Appeal No.36/01 in which interim injunction application has been
dismissed on 31.12.02. Thus the petitioner has failed to establish
his possession over the suit land. He, therefore, interfered with
the order passed by the Deputy Collector and the Collector. It was,
however, clarified that the ultimate outcome in the civil litigation
would govern the rights of the parties and the entries in the
record. I see no reason to take a different view. The Secretary has
also clarified that the ultimate outcome in the civil litigation
would govern the rights of the parties and entries would accordingly
follow.
In
view of the above, the petition is dismissed. Notice is discharged.
(Akil Kureshi, J.)
(vjn)
Top