Gujarat High Court High Court

Thakore vs Thakore on 20 December, 2010

Gujarat High Court
Thakore vs Thakore on 20 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15460/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15460 of 2010
 

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

 

THAKORE
GANPATJI PRATAPJI - Petitioner(s)
 

Versus
 

THAKORE
PASHAJI DALAJI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR G GADHAVI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
GOVERNMENT
PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 14/12/2010 

 

ORAL
ORDER

1. Learned
advocate Mr.Gadhavi for the petitioner submitted that the sale deed
which purports to be bearing signature of the petitioner is of the
year 1987. After 10 years, the vendee of the land makes unilateral
declaration and on the basis of unilateral declaration, the
Talati-cum-Mantri and other revenue officers are making the entry.

2. Heard
learned Mr.Gadhvi for the petitioner.

3. The
matter requires consideration. Rule. Ad-interim relief in terms of
paragraph 22(B). Direct service is permitted.

(RAVI
R.TRIPATHI,J)

pathan

   

Top