Gujarat High Court High Court

Saiyed vs Secretary on 27 August, 2008

Gujarat High Court
Saiyed vs Secretary on 27 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1071320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10713 of 2008
 

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


 

SAIYED
JAFAR SAIYED ZAIN KADRI & 1 - Petitioner(s)
 

Versus
 

SECRETARY
- STATE OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NA SHAIKH for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/08/2008 

 

ORAL
ORDER

Petitioners
seek possession of their property which according to them is
occupied by respondent Nos. 6 and 7. According to the petitioners,
such occupation is unauthorized. It is not in dispute that initially
part of the premises in question were rented out by the petitioners
to the Municipality.

In
view of the issues involved and in view of alternative efficacious
remedy of Civil Suit being available, it is not possible to
entertain this petition. It would not be possible to decide number
of disputed questions which can only be appropriately decided by
Civil Court.

Under
the circumstances, this petition is disposed of.

(AKIL
KURESHI, J.)

ashish//

   

Top