Gujarat High Court High Court

Shantaben vs Legal on 15 November, 2011

Gujarat High Court
Shantaben vs Legal on 15 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16739/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16739 of 2011
 

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


 

SHANTABEN
PASHABHAI PRAJAPATI & 4 - Petitioners
 

Versus
 

LEGAL
HEIRS OF DECD SHIVABHAI JESINGBHAI PRAJAPATI- SHANABHA & 2 -
Respondents
 

=========================================================
Appearance : 
MR
TATTVAM K PATEL for
Petitioners : 1 - 2,2.2.1 - 5. 
MR JV VAGHELA for Respondents : 1 -
3. 
NOTICE SERVED for Respondents :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

Learned
advocate appearing for the petitioners relying upon the decision of
the Apex Court in case of Ragho Singh VS. Mohan Singh and
others, reported in (2001) 9 SCC 717
submitted that the petitioners are aggrieved on account of
entertaining the Appeal which was preferred under the provisions of
the Gujarat Land Revenue Rules 1972 and as per the provisions of
Rule 108(5), the limitation is prescribed for 60 days and the appeal
was filed beyond the period of limitation and it was delayed by as
many as 24 months. The averments in the memo of Appeal on the
contrary indicated that the Appeal was in time. This factor should
have been appreciated by the Competent Authority.

Learned
advocate Shri Vaghela appearing for respondent nos. 1 to 3 on caveat
could not at this stage controvert this aspect at all, though he
submitted that the case of respondents was absolutely genuine and on
merits as the entry was sought to be mutated after delay of 40
years. Be that as it may.

Let
there be notice returnable on 30.11.2011. Shri Vaghela, learned
advocate waives service of notice on behalf of respondent nos. 1 to

3. In the meantime and till the returnable date, by way of
ad-interim relief, status-quo qua revenue record be maintained and
order impugned shall remained stayed.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top