Gujarat High Court Case Information System
Print
SCA/39120/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 391 of 2008
=========================================================
BHIKHUBHAI
SALAMSINH GOHEL - Petitioner(s)
Versus
BHANUBEN
D/O ARJUNSINH SARDARSINH & W/O RAMSINH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HM PARIKH for
Petitioner(s) : 1,
MR
AB MUNSHI for
Respondent(s) : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/07/2008
ORAL
ORDER
Heard
the learned advocates appearing for the parties.
Petitioner
has challenged the order passed by the Gujarat Revenue Tribunal
upholding the order passed by the Deputy Collector refusing
injunction in favour of the petitioner under section 70(nb) of the
Bombay Tenancy and Agricultural Lands Act. While doing so, the
Tribunal has also provided that the suit under section 70(b) filed
by the petitioner shall be completed within six months. Being an
interlocutory stage of the matter and when the main proceedings
are pending and are ordered to be expedited, I see no possibility of
interference under Article 227 of the Constitution. The petition is
therefore dismissed. Notice is discharged. Interim relief is
vacated.
(Akil Kureshi, J.)
(vjn)
Top