Gujarat High Court High Court

Hiteshbhai vs Ranjanben on 20 December, 2010

Gujarat High Court
Hiteshbhai vs Ranjanben on 20 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15747/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15747 of 2010
 

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

HITESHBHAI
BHANUBHAI - Petitioner(s)
 

Versus
 

RANJANBEN
D/O NAGARBHAI NAROTTAMBHAI PATEL & 17 - Respondent(s)
 

===================================== 
Appearance
: 
MR KAVINA, SENIOR ADVOCATE with MR
DHIRAJ M PATEL for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
18. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 20/12/2010 

 

 
ORAL
ORDER

1.0 Heard
learned senior advocate Mr. Kavina with Mr. Dhiraj M. Patel for the
petitioner. The petitioner is before this Court being
aggrieved by order dated 30th October 2010 passed by the
Special Secretary, Revenue Department (Appeal) in
MVV/BakhaPa/SaTa/15/09, whereby, N.A. Granted is not stayed.

2.0 As
the mutation entries will be governed by the outcome of Regular Civil
Suit No. 449 of 2010, filed in the Court of learned Principal Senior
Civil Judge, Surat, this order of grant of N.A. or the request for
stay thereof, will also be governed by the Civil Court.

3.0 With
this observation, this petition is disposed of.

[
Ravi R. Tripathi, J. ]

hiren

   

Top