Gujarat High Court High Court

Babubhai vs State on 9 July, 2008

Gujarat High Court
Babubhai vs State on 9 July, 2008
Bench: Akil Kureshi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/26263/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26263 of 2007
 

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

 

BABUBHAI
VITHALBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHOK N PARMAR for
Petitioner(s) : 1 - 2. 
MR SATYAM CHHAYA ASST GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 - 3, 3.2.1,
3.2.2,3.2.3 - 4, 4.2.1,4.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 
ORAL
ORDER

Having
heard the learned advocate Mr.Ashok Parmar for the petitioner, and
having perused the material on record, it would appear that the Joint
Secretary (Appeals), Revenue Department, State of Gujarat has by
impugned order dated 21.03.2007 rejected the revision application of
the petitioner and confirmed the order passed by the Collector with
respect to the revenue entries in the disputed property. In doing so,
the authority observed that the property was in the joint names of
the member of the family. The names of sisters have not been deleted.
Their rights continue, despite which Patel Chhunibhai Gulabchand
tried to transfer the entire property by conditional sale which could
not have been done.

I
am in broad agreement with the reasons recorded. Further, the revenue
entries are primarily for the fiscal purpose and would not decide
substantive rights of the parties. If petitioner desirous, he can
seek civil remedies to establish his rights which would ultimately
govern the revenue entries.

With
these observations, the petition is dismissed.

(
Akil Kureshi, J. )

kailash