Gujarat High Court Case Information System
Print
SCA/14943/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14943 of
2011
=========================================================
SHASHIKANT
AMRUTLAL SHAH & 3 - Petitioners
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondents
=========================================================
Appearance :
MR
TATTVAM K PATEL for
Petitioners : 1 - 4
GOVERNMENT PLEADER for Respondent : 1
None
for Respondents : 2 -
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/10/2011
ORAL
ORDER
Leave
to amend, the same shall be carried out forthwith.
Notice
for final disposal, returnable on 17.10.2011.
Learned
advocate has heavily relied upon the stand of the State, which is
spelt out in the communication dated 26.10.2010, as the mutation was
in respect of two parcels of land and one parcel of land is already
mutated without raising questions in respect of documents of legal
heirship.
Be
that as it may. The Court is of the view that respondents especially
the office of the Collector-respondent no.2 shall file
appropriate reply meeting with the contention raised in the petition,
or else on the returnable date the Court may be constrained to take
the matter for appropriate orders without further waiting for reply.
Direct service is permitted.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top