Gujarat High Court Case Information System
Print
SCA/12004/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12004 of 2008
With
SPECIAL
CIVIL APPLICATION No. 12005 of 2008
=========================================================
GOVINDBHAI
BHURABHAI BHARWAD - Petitioner(s)
Versus
UPENDRABHAI
CHINUBHAI SHAH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TATTVAM K PATEL for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MR HARDIK B KALMEKH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 14/10/2008
COMMON
ORAL ORDER
Upon
hearing Mr. Patel learned Counsel for the petitioner and Mr. Mehta
with Mr. Shah learned Counsel appearing for the contesting
respondent Nos. 1 and 2, it appears that on the date when the
learned Board of Nominees passed an award, the petitioner was in
actual physical possession, as per the pleadings of the contesting
respondents themselves. If such is the position, learned Board of
Nominees could not pass the award in favour of the contesting
respondents, without giving any opportunity of hearing to the
petitioner.
Hence,
rule. Ad-interim relief granted earlier shall continue
as interim relief.
(JAYANT PATEL, J.)
Suresh*
Top