Gujarat High Court High Court

Mohanlal vs Mauleshkumar on 28 July, 2010

Gujarat High Court
Mohanlal vs Mauleshkumar on 28 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8467/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 8467 of 2010
 

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

MOHANLAL
GAJANAND SHARMA - Petitioner(s)
 

Versus
 

MAULESHKUMAR
BABULAL SONI & 1 - Respondent(s)
 

======================================
 
Appearance : 
MS
ARCHANA R ACHARYA for
Petitioner 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 28/07/2010 ORAL ORDER

Learned
advocate for the petitioner submits that the land in question bearing
Survey No.74/6-paiki admeasuring approximately 7788 sq.meters of
village Gamdi was purchased by the petitioner [original plaintiff] by
a registered sale deed 19.3.2008 and, accordingly, recorded in the
village form No.6 by Nondh No.1101 dated 4.4.2008. It is further
submitted that the lower appellate court, while setting aside the
order dated 12.11.2009 by the learned Principal Senior Civil Judge,
Himmatnagar below application Exh.5 in Regular Civil Suit No.40 of
2009, has directed measurement of the land in question to be carried
out by the surveyor of the District Inspector of Land Records since
no survey was carried out as per condition No.11 of the order dated
10.3.2008 of the District Development Officer while granting N.A.
Permission. It is further submitted that, while ordering the survey
according to condition No.11 of the N.A. Permission, the order passed
below application Exh.5 on the basis of evidence on record came to be
disturbed.

In
view of the above, issue notice returnable on 25.8.2010.

Till
then, the parties are directed to maintain status-quo qua the suit
land. Direct service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top