Gujarat High Court High Court

Bahadursinh vs State on 8 October, 2008

Gujarat High Court
Bahadursinh vs State on 8 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11916/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11916 of 2008
 

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


 

BAHADURSINH
RANJITSINH SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 11 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YS JOSHI for Petitioner, MR NIRAD D BUCH for
Petitioner, 
MR VIPUL MISTRY AGP for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 10, 10.2.1,10.2.2 -
12. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
ORAL
ORDER

Leave
to amend prayer clause 23(B).

Learned
counsel for the petitioner submits that the order passed by the
Deputy Collector upholding the possession of the petitioner qua
survey No.293/2 as recorded vide entry No.943 was set aside by the
Collector by an order dated 12.4.2008 and in revision the Secretary
(Appeal), Revenue Department set aside the order of collector and
restored the order passed by the Dy. Collector and at the same time
direction were given to obtain succession certificate from the Civil
Court.

Learned
counsel for the petitioner further submits that the deceased has no
legal heir and the petitioner herein being nephew was adopted and
continued to remain in possession accordingly.

Rule.

Ad
interim relief in terms of para 23(B) till further orders.

(ANANT S. DAVE, J.)

*pvv

   

Top