Gujarat High Court
Ramjibhai vs State on 9 September, 2008
Gujarat High Court Case Information System
Print
SCA/11175/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11175 of 2008
=========================================================
RAMJIBHAI
VALLABHBHAI BORAD DECEASED THRO LEGAL HEIR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 09/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule.
Notice
as to interim relief returnable on 14th October, 2008.
Pending the petition, there shall be ad-interim relief in terms of
paragraph 31(c) on condition that the petitioner will maintain
status-quo as to the title, possession and user of the land in
question. The petitioner will not part with the possession of the
land or any part thereof or will not create third party interest in
any manner whatsoever. The petitioner will continue to use the land
for agricultural purpose and for no other purpose.
Registry
will issue the writ forthwith.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top