Gujarat High Court High Court

Singabhai vs Kasnabhai on 23 July, 2008

Gujarat High Court
Singabhai vs Kasnabhai on 23 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/757520/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7575 of 2008
 

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

 

SINGABHAI
CHUNIYABHAI PARMAR - Petitioner(s)
 

Versus
 

KASNABHAI
KALABHAI MAVI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK BUKHARI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR ARIF A SHEKH
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
MR HUKUM
SINGH, AGP for Respondent(s) :
2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
 
ORAL
ORDER

Petitioner
challenges the order dated 25.3.08 passed by the Secretary Appeals,
Revenue Department, Government of Gujarat. By the said order, the
Secretary allowed the revision application of the private respondents
herein.

Issue
pertains to the entries in the revenue records. Special Secretary,
in his order observed that the petitioner has filed Regular Civil
Appeal No.36/01 in which interim injunction application has been
dismissed on 31.12.02. Thus the petitioner has failed to establish
his possession over the suit land. He, therefore, interfered with
the order passed by the Deputy Collector and the Collector. It was,
however, clarified that the ultimate outcome in the civil litigation
would govern the rights of the parties and the entries in the
record. I see no reason to take a different view. The Secretary has
also clarified that the ultimate outcome in the civil litigation
would govern the rights of the parties and entries would accordingly
follow.

In
view of the above, the petition is dismissed. Notice is discharged.

(Akil Kureshi, J.)

(vjn)

   

Top