Gujarat High Court High Court

Vaghari vs State on 3 March, 2011

Gujarat High Court
Vaghari vs State on 3 March, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15331/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15331 of 2010
 

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

 

VAGHARI
MAFABHAI PUJABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHIRENDRA MEHTA for
Petitioner(s) : 1, 
MR PRANAV DAVE, ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 4, 4.2.1,4.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 10/12/2010 

 

ORAL
ORDER

1. Heard
learned advocate Mr. Mehta for the petitioner.

2. The
learned advocate for the petitioner is not able to convince this
Court as to why the petitioner along with his brother was required to
sell the land to his own maternal uncle about which it has come on
record that he purchased this land on behalf of the petitioner and it
was agreed between the petitioner and his maternal uncle that as and
when the petitioner will be paying the amount of consideration to his
maternal uncle, he will transfer the land to the petitioner. All
these aspects constituting disputed questions of fact are not to be
gone into in this petition. Hence, the petition is dismissed as
having no substance.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top