Gujarat High Court Case Information System
Print
SCA/14162/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14162 of 2008
======================================
HASMUKHBHAI
RATIBHAI PATEL
Versus
STATE
OF GUJARAT & others
======================================
Appearance :
MR
MJ PARIKH for Petitioner
Mr.
Vipul Mistry, Assistant Government Pleader, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/12/2008
ORAL
ORDER
For
not acceding to the request of the petitioner to record an entry, as
urged by the petitioner, by the Talati, ample remedy is available to
the petition by way of filing a statutory appeal before the
Collector and, thereafter, revision before the Revisional Authority
under the Bombay Land Revenue Code. This petition filed by the
petitioner straightaway bypassing the statutory remedy available
under the Bombay Land Revenue Code is not maintainable.
The
decision relied upon by the petitioner is not applicable in the facts
of the present case.
This
petition is rejected summarily.
(ANANT
S. DAVE, J.)
(swamy)
Top