Gujarat High Court High Court

Sureshbhai vs Rule on 26 August, 2008

Gujarat High Court
Sureshbhai vs Rule on 26 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2327/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2327 of 2008
 

with


 

MISC.CIVIL
APPLICATION No. 2328 of 2008
 

with


 

MISC.CIVIL
APPLICATION No. 2329 of 2008
 
 
=========================================================


 

SURESHBHAI
NATHUBHAI GAMARA & 5 - Applicants
 

Versus
 

STATE
OF GUJARAT & 7 - Opponents
 

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


 

Appearance
: 
MR
KIRTIDEV R DAVE : MR RAHUL K DAVE for the
Applicants. 
MS HANSA PUNANI, AGP for the
Opponents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 26/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.N.PATEL)

1. Rule.

Learned Assistant Government Pleader Ms.Punani waives service of
notice of Rule on behalf of the opponents.

2. These
applications have been preferred for initiating action under the
Contempt of Courts Act,1971.

3. We
have heard learned counsel for the applicants at length, who has
pointed out that there is encroachment upon certain lands and,
therefore, Special Civil Applications have been preferred. We have
seen the orders passed by this Court in aforesaid three writ
petitions. It appears from the facts of the case that these Special
Civil Applications have been admitted and Rule have been issued by
this Court.

4. Looking
to the orders passed in these three writ petitions, it appears that
Court is in search of fact that there is any encroachment or not and
for that, report has been called from the concerned respondent
authority.

5. It
appears from the facts of the case the concerned respondent authority
has initiated action under the provisions of The Contempt of Courts
Act,1971. It appears that thus, the fact Whether any encroachment
upon the land, is also matter subjudice under the provisions of
Bombay Land Revenue Code,1879 and, therefore, we are not inclined to
take any action against the respondent for removal of encroachment.
In fact, Whether there is any encroachment or not? for that,
proceedings under the Bombay Land Revenue Code,1879 is also going on.
Encroachment is yet to be established. Who has done encroachment is
yet to be finalised by order of competent court / authority. Special
Civil Applications have been admitted and there is no direction by
this Court upon any of the respondent for removal of encroachment.

6. As
a cumulative effect of the aforesaid facts and pendency of the
proceedings under the Bombay Land Revenue Code,1879, we are not
inclined to entertain this contempt application at this stage. There
is no substance in this application and, therefore, the same are
hereby dismissed. Rule is discharged.

(R.P.DHOLAKIA,J)

(D.N.PATEL,J)

*dipti

   

Top