Gujarat High Court High Court

Manaji vs State on 27 December, 2010

Gujarat High Court
Manaji vs State on 27 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15881/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15881 of 2010
 

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


 

MANAJI
MOTIJI KHANT & 5 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 9 - Respondent(s)
 

=====================================================================
 Appearance
: 
MR
NIRAL R MEHTA for
Petitioner(s) : 1 - 6. 
MR PRANAV DAVE, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
10. 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 27/12/2010 

 

ORAL
ORDER

1. Pursuant to order
dated 20.12.2010, learned AGP Mr.Pranav Dave, who is instructed by
Mr.J.Ranjeeth Kumar, District Development Officer, who is present in
the Court, pointed out the facts set out in the order impugned, a
copy of which is produced at Annexure-C, page No.24 onwards. Learned
AGP pointed out that earlier, this land was granted to the ancestors
of the present petitioners and the respondent herein, as they were
joint tenants.

1.1 It is the case of
the authorities that the present petitioners got mutation entry
No.303 made on 12.12.1965, without disclosing that the land was
granted to their ancestors in name.

2. That being so, the
Court finds no substance in the petition. Hence, the same is
dismissed.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top