Gujarat High Court High Court

Shambhukumar vs Arpitkumar on 24 November, 2010

Gujarat High Court
Shambhukumar vs Arpitkumar on 24 November, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13823/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13823 of 2009
 

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


 

SHAMBHUKUMAR
KANCHANLAL DARJI - Petitioner(s)
 

Versus
 

ARPITKUMAR
PRAFULBHAI PANCHAL & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
MA KHARADI for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
MR UM SHASTRI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 04/02/2010 

 

ORAL
ORDER

1. Pursuant
to the earlier order passed by this Court, Mr. Subhashchandra
Kanchanlal Mehta, Manager of the bank is present and on behalf of the
District Superintendent of Police, Mr. V.B.Patel, Police Sub
Inspector is present and respondent No.1 – owner, as per the police
officer, was communicated about this order but inspite of the same he
has not remained present.

2. It
has been stated on behalf of the petitioner by Mr. Kharadi that all
household items which were lying at the time when the bank took over
the possession were belonging to the petitioner.

3. Under
these circumstances, in order to prima facie verify the actual
occupation of the petitioner or the owner, it is directed that
respondent No.3 District Superintendent of Police shall ensure
that the statements of the nearby neighbours for actual possession of
the premises, prior to 25.11.2009, shall be recorded and shall be
produced before this Court. Further, in order to see that nobody is
permitted to induct into the premises, the Police Sub Inspector who
is present is directed to apply the seals and produce the compliance
report on 10th February, 2010.

4. Copy
of the order shall also be made available to Mr. Raval, learned
Assistant Government Pleader.

S.O.

to 10th February, 2010.

[JAYANT
PATEL, J.]

jani

   

Top