Gujarat High Court Case Information System
Print
MCA/2259/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2259 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9063 of 2011
=================================================
UDHARAM
PRIBHDAS GOLANI & 2 - Applicants
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Opponents
=================================================
Appearance :
MR
UTPAL M PANCHAL for Applicants : 1 - 3.
GOVERNMENT PLEADER for
Opponent : 1,
None for Opponents : 2 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/09/2011
ORAL
ORDER
This
application was to be heard only when the advocate for the
applicants was ready for arguing th matter on merits.
On
the query put to learned advocate Shri Panchal, learned advocate
very fairly submitted before this Court that the
applicants/petitioners are not in possession on the land in question
on which they are seeking direction for transferring the land
permanently in name of the applicants.
Shri
Panchal, learned advocate for the applicants is unable to produce on
record the original grant of land by the Settlement Commissioner
granted in favour of forefathers of these three petitioners, and the
petitioners have relied upon only an order which is made by the
competent authority on the application made by original owner of the
land. Except said document there exists no document in favour of the
petitioners to establish their claim for justifying the prayers.
At
this stage Shri Panchal seeks time. At his request matter is kept on
11/10/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top