Gujarat High Court High Court

Savitaben vs District on 24 August, 2011

Gujarat High Court
Savitaben vs District on 24 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10048/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10048 of 2011
 

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


 

SAVITABEN
JAWAHARBHAI & 3 - Petitioners
 

Versus
 

DISTRICT
COLLECTOR - SURAT & 6 - Respondents
 

=================================================
 
Appearance : 
MR
KK TRIVEDI for Petitioners : 1 - 4. 
None for Respondents : 1 -
6. 
- for Respondent :
7, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/08/2011 

 

 
 
ORAL
ORDER

Notice
for final disposal returnable on 8/9/2011. As the notice has been
issued for final disposal, the respondents are expected to be ready
with their affidavit-in-reply, if any, or else, the matter shall
proceed as if the respondents have no other contention against the
averments made in the petition.

Learned
advocate for the petitioners has placed heavy reliance upon the
decision and observations of this court (Coram: M.R. Shah, J) in
proceedings of Special Civil Application No. 2099 of 2011 decided on
30/3/2011, wherein this Court while negativing objection with regard
to grant of N.A. Permission under section 65 of Bombay Land Revenue
Code on disputed title observed that consideration of N.A. should
not brook any such objection. In view of this when the contention is
raised based upon decision of this Court it is all the more
incumbent upon the respondent authorities to be ready with their
reply on the returnable date. Direct service permitted.

[
S.R. BRAHMBHATT,J ]

/vgn

   

Top