Gujarat High Court Case Information System
Print
SCA/1158920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11589 of 2008
=========================================================
CHANDANSINGH
PADAMSINGH CHAMPAVAT @ THAKORE & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance :
MR
AJ PATEL for Petitioner(s) : 1 - 3.
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 17/09/2008
ORAL
ORDER
1. Heard
Mr. A.J. Patel, learned advocate for the petitioners.
2. The
learned advocate for the petitioners has submitted that the
petitioner had applied for a certificate regarding the petitioner
being an agriculturist, however, the respondents have refused to
grant issue such certificate stating that general restraints have
been imposed with regard to transfer as well as taking any other
action in respect of the lands held by the petitioner.
3. Considering
the submissions advanced by the learned advocate for the petitioner,
issue Notice returnable on 8th October, 2008.
Direct
service is permitted.
shekhar/-
(HARSHA DEVANI, J.)
Top