C/CRA/59/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL REVISION APPLICATION NO. 59 of 2014
================================================================
HEIR OF DECEASED MADHAVSINH RAMSINH PARMAR & 3....Applicant(s)
Versus
THE SARPANCH....Opponent(s)
================================================================
Appearance:
MR MA BUKHARI, ADVOCATE for the Applicant(s) No. 1 - 1.1 , 2 - 2.1 , 3 - 3.1
, 4 - 4.1
================================================================
CORAM: HONOURABLE MR.JUSTICE K.M.THAKER
Date : 21/04/2014
ORAL ORDER
1. Leave to amend the petition so as to implead Talauka
Development Officer, Ta:Matar, District Development
Officer, Kheda and Collector, Kheda, as party respondents
for the limited purpose of examining the petition and
contentions raised by the petitioners is granted.
2. This would not be construed as leave to the
plaintiffs to implead the said respondents in the suit
proceedings and/or this order would not automatically make
the said authorities parties to the suit proceedings.
3. Newly added authorities will remain present in the
Court on 05.05.2014 with relevant documents and details
related to the subject matter of this petition i.e.
Kharaba land of Survey No.73 in Village:Viroja, Ta:Matar,
Page 1 of 2
C/CRA/59/2014 ORDER
Dist:Kheda and will also clarify as to whether any further
proceedings have been conducted and any final order is
passed in connection with proceedings related to L N D A
No.39 of 1987 pursuant to Collector’s order dated
19.04.1988 or not.
4. The Taluka Development Officer and District
Development Officer will remain present in the Court on
the next date with relevant record and aforesaid
information and so far as Office of Collector is
concerned, Collector shall depute responsible officer who
can give necessary information to the Court.
5. For the aforesaid purpose, Direct service of this
order is permitted.
6. The petitioner shall effect the Direct service to
Taluka Development Officer, District Development Officer
and Office of Collector immediately and in any case not
later than 23.04.2014.
5. In respect of aforesaid direction, below mentioned
order is passed:-
ISSUE NOTICE returnable on 05.05.2014.
Direct service is permitted.
(K.M.THAKER, J.)
Girish
Page 2 of 2