Gujarat High Court Case Information System
Print
SCA/13114/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13114 of 2011
=========================================================
RAMANBHAI
KALABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT THRO DY COLLECTOR(L.R.) & 7 - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/09/2011
ORAL
ORDER
Notice
for final disposal, remanding the matter, returnable on 19th
September 2011.
It
is also to be noted that the learned advocate for the petitioner has
stated at the bar under the instructions that, the original case in
suo motu was case No.11/1996 and the petitioner’s father i.e. grantee
died on 04.08.1997 and the land was transferred on 06.12.1991 by
register sale deed and the order thereof passed against the dead
person without giving opportunity to the heirs and without even
recording the correct number.
Notice
is issued for final disposal and hence, the respondent shall be ready
with the matter and file affidavit-in-reply, if any, answering the
contentions raised in the memo of the petition, as the learned
advocate for the petitioner emulatively submitted that the carrying
discrepancies with regard to the record and other material facts
would warranted remanding the matter to the Tribunal or if there is
need, to the concerned authority. If no reply affidavit is filed by
the next date, the Court shall presumed that the respondent shall
nothing to say in absence of the reply affidavit.
Status
quo as on date be maintained by all the concerned. D.S. today
permitted.
(S.R.Brahmbhatt, J.)
dks
Top