Gujarat High Court Case Information System
Print
MCA/131/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 131 of 2011
In
SPECIAL CIVIL APPLICATION No. 7236 of 2010
======================================
RASIKBHAI
KESHUBHAI FACHARA - Applicant
Versus
STATE
OF GUJARAT & 6 - Opponents
======================================
Appearance :
MR
VIMAL A PUROHIT for the Applicant.
MR PRANAV DAVE, AGP for
Opponent(s) : 1,
None for Opponent(s) : 2 - 6.
MR UDAY R BHATT
for Opponent(s) : 7,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/03/2011
ORAL
ORDER
1. The
present application has been preferred by the applicant –
original petitioner for an appropriate writ, order and/or direction,
directing the concerned respondent authority to comply with the order
dated 04/08/2010 passed by this Court in Special Civil Application
No.7236/2010 by making necessary mutation entry in the revenue
record.
2. Today
when the present application is taken up for hearing, Mr.Pranav Dave,
learned Assistant Government Pleader has placed on record Village
Form No.6 and 7/12 showing entry No.9025 dated 26/03/2011 in the
revenue record, as per the order dated 04/08/2010 passed by this
Court in Special Civil Application No.7236/2010. Village Form No.6
and 7/12 with respect to land in question, is taken on record.
3. In
view of the above, when the order passed by this Court is complied
with, no further order is required to be passed except to dispose of
the present application.
4. In
view of the subsequent compliance of the order dated 04/08/2010
passed by this Court in Special Civil Application No.7236/2010, the
present application is disposed of. No costs.
[M.R.SHAH,J]
*dipti
Top