Gujarat High Court High Court

Govindbhai vs Upendrabhai on 14 October, 2008

Gujarat High Court
Govindbhai vs Upendrabhai on 14 October, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12004/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12004 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 12005 of 2008
 

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

 

GOVINDBHAI
BHURABHAI BHARWAD - Petitioner(s)
 

Versus
 

UPENDRABHAI
CHINUBHAI SHAH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TATTVAM K PATEL for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MR HARDIK B KALMEKH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 14/10/2008 

 

 
 
COMMON
ORAL ORDER

Upon
hearing Mr. Patel learned Counsel for the petitioner and Mr. Mehta
with Mr. Shah learned Counsel appearing for the contesting
respondent Nos. 1 and 2, it appears that on the date when the
learned Board of Nominees passed an award, the petitioner was in
actual physical possession, as per the pleadings of the contesting
respondents themselves. If such is the position, learned Board of
Nominees could not pass the award in favour of the contesting
respondents, without giving any opportunity of hearing to the
petitioner.

Hence,
rule. Ad-interim relief granted earlier shall continue
as interim relief.

(JAYANT PATEL, J.)

Suresh*

   

Top