Gujarat High Court High Court

Nanubhai vs Special on 29 August, 2011

Gujarat High Court
Nanubhai vs Special on 29 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12623/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12623 of 2011
 

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

NANUBHAI
MANDANBHAI RATHOD - Petitioner
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Respondents
 

====================================== 
Appearance
: 
MR
NITIN M AMIN for Petitioner. 
None for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 29/08/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard Mr. N. M. Amin, learned counsel for the petitioner.

2. This
petition has been filed by the petitioner for the following reliefs
:-

“To
issue a writ of mandamus or any other writ, order and direction,
directing the respondents to deposit the entire awarded amount as
per the judgment and order passed by the learned Principal Senior
Civil Judge, Dhrangadhra on 28.12.2007 in Land Reference Case Nos.1
to 26 of 1999 and 83 to 104 of 1999 forthwith;

To
direct the respondent to make payment to the petitioner and other
claimants as per the judgment
passed by the learned Principal Senior Civil Judge, Dhrangadhra on
28.12.2007 in Land Reference Case Nos.1 to 26 of 1999 and 83 to 104
of 1999 pending the hearing and final disposal of this application;

To
pass any other order that may be deemed fit in the interest of
justice;”

3. Such
reliefs cannot be granted by this Court as the remedy of the
petitioner lies in proceeding with the Execution Application for
getting the award of the Reference Court executed.

4. For
the aforesaid reason, this petition is devoid of any merits and is
accordingly dismissed.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[G. B. SHAH, J.]

Savariya

   

Top