Gujarat High Court High Court

Dharamsingh vs Narharibhai on 11 November, 2008

Gujarat High Court
Dharamsingh vs Narharibhai on 11 November, 2008
Bench: Anant S. Dave
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/856020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8560 of 2008
 

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

DHARAMSINGH
BAXISINGH RAJPUT - Petitioner(s)
 

Versus
 

NARHARIBHAI
LALDAS PATEL & 4 - Respondent(s)
 

============================================ 
Appearance
: 
MR MEHUL S
SHAH for Petitioner(s) : 1,MR SURESH M SHAH for
Petitioner(s) : 1, 
MR KASHYAP R JOSHI for Respondent(s) : 1 -
5. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

There
is no dispute among the learned advocates that now the proceedings
undertaken by the party under Section 70 (b) of the Bombay Tenancy
and Agricultural Lands Act, 1948 has become infructous in view of the
final order being passed by the Mamlatdar, Bharuch on 22nd
August, 2008 and whole claim of the petitioner has been rejected
after perusing the evidence on record by the Mamlatdar and now the
impugned orders of the present petition are merged in the final
order.

In
view of the above, Petition is disposed of accordingly. Notice is
discharged.

If
the petitioner is aggrieved by the order, it is open for him to
avail the remedy under the statute.

[ANANT
S. DAVE, J.]

//smita//