Gujarat High Court High Court

Ganpatbhai vs State on 6 September, 2011

Gujarat High Court
Ganpatbhai vs State on 6 September, 2011
Author: Mohit S. D.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/313/2006	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 313 of 2006
 

 


 

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


 

GANPATBHAI
MAHIJIBHAI SOLANKI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=====================================================
Appearance : 
M/S
THAKKAR ASSOC. for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 5, 5.2.1, 5.2.2,
5.2.3, 5.2.4, 5.2.5,5.2.6
 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 01/03/2006  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

The
grievance of Mr Pahwa for the appellant is that the averments made in
the affidavit-in-reply to Civil Application No.9103 of 2005 in Misc.
Civil Application No.2222 of 2005 have not been taken into
consideration by the learned Single Judge by treating them as
contentions on merits of the case. It is submitted that the said
affidavit was filed to oppose the civil application for condonation
of delay filed by the State Government and it was the case of the
appellant that during the intervening period of six years, the
appellant had sold away the lands to other parties by registered sale
deeds and those parties had also in turn sold the lands to other
parties and that residential units were also constructed on the lands
in question. It is submitted that all those facts in paragraph 10 to
17 have not been considered by the learned Single Judge. It is
submitted that the averments made in the aforesaid paragraphs of the
affidavit-in-reply were sufficient to contend that in view of the
rights and equities of third party having been created during the
period of six years, such gross delay did not deserve to be
condoned.

2. In
view of the above submissions, notice returnable on 28th
March 2006.

Till
the returnable date, all the parties shall maintain status-quo as on
today regarding the lands in question.

In
the meantime, respondent Nos.1 and 2 shall submit a report pointing
out the situation at the site of all the lands in question being
lands in Survey Nos.345, 347/1 and 267 with their corresponding final
plot numbers, if any. The report shall also specifically indicate the
plots which are allotted by the authority under Section 23 of the
Urban Land (Ceiling & Regulation) Act, 1976 and the other lands.
The particulars about the owner and occupants of the lands in
question shall also be submitted with relationship, if any, of those
occupants with the present appellant.

Direct
service is permitted.

A
copy of this order shall be made available to Mr Dave, learned AGP
for timely compliance.

(M.S.

SHAH, J.)

(SHARAD
D DAVE, J.)

zgs/-

   

Top