Gujarat High Court Case Information System
Print
SCA/1287120/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12871 of 2008
============================================
FALKUNVARBA
WD/O RANDHIRSINH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR HM
JADEJA for Petitioner(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5
MR VIPUL MISTRY ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/11/2008
ORAL
ORDER
Heard
Mr. H.M.Jadeja, learned advocate for the petitioners.
Learned
advocate for the petitioners contends that Mamlatdar being delegate
of the Collector while exercising power under Section 37(2) of the
Bombay Land Revenue Code, 1879,(in short the Code ) therefore,
the Collector exercising power under Section 211 of the Code, is not
competent.
Rule.
Mr.
Vipul Mistry, learned AGP, waives service of rule on behalf of
respondent NO.1.
Meanwhile
status-quo qua the subject land to be maintained till then.
Notice
as to interim relief returnable on 18th December, 2008.
[ANANT
S. DAVE, J.]
//smita//
Top