Gujarat High Court Case Information System
Print
SCA/5390/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5390 of 2008
=========================================================
DECEASED
JATASANKAR KALUBHAI THAKAR - Petitioner(s)
Versus
BHAGVATIPRASAD
BHAGVANJI THAKAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DJ CHAUHAN for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8,1.2.9, 1.2.10, 1.2.11, 1.2.12,
1.2.13, 1.2.14,1.2.15 - 2.
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/07/2008
ORAL
ORDER
The
petitioners have challenged the order dated 20.10.2007 passed by the
Joint Secretary (Appeals), Revenue Department, Government of Gujarat
upholding the order dated 17.07.2007 passed by the Collector,
Suredranagar. The issue pertains to the revenue entries in respect of
the land in dispute. Both the authorities have observed that the
names of the persons who are not heirs of Muldevbhai Dosabhai have
been entered in certain entries though Thakar Shantibhai Bhagwanji
and Jadiben who were alive, the names have been deleted declaring
that they are dead. On this basis, both the entries were set aside.
Learned
advocate for the petitioner is not in a position to dispute the above
factual findings of two authorities below. No error and/or illegality
appears to have been committed by the Joint Secretary (Appeals),
Revenue Department in passing the impugned order.
Petition
is therefore dismissed.
(
Akil Kureshi, J. )
kailash
Top