Gujarat High Court High Court

Patel vs State on 31 July, 2008

Gujarat High Court
Patel vs State on 31 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/986120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9861 of 2008
 

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

 

PATEL
JAYANTIBHAI KISHORBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PANKAJ K SONI for
Petitioner(s) : 1,MS RAKSHA S DIKSHIT for Petitioner(s) : 1,MS
PRATIKSHA P JOSHI for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Draft
amendment allowed.

Learned
advocate Shri Soni for the petitioner submitted that though
registered sale deed of the land in question which is at Annexure-A
to the petition was produced before the Secretary, by impugned order
dated 29.1.2008 on the ground that there is no material to show that
the land was purchased by the petitioner and others through
registered deed, the Secretary has refused the interim relief pending
revision application. He stated that property has not yet been
auctioned at instance of the bank.

Issue
notice returnable on 14.8.2008.

In
the meantime, the property shall not be auctioned by the respondents.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top