Gujarat High Court Case Information System
Print
SCA/8721/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8721 of 2010
=========================================
YUSUFKHAN
AHEMADKHAN KURESHI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SPECIAL SECRETARY & 5 - Respondent(s)
=========================================
Appearance
:
MR VIKRAM J
THAKOR for
Petitioner(s) : 1, 1.2.1,1.2.2
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 - 5, 5.2.1, 5.2.2,
5.2.3,5.2.4 - 6, 6.2.1, 6.2.2, 6.2.3,6.2.4
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2010
ORAL
ORDER
Only
for the purpose of clarification to the extent that mutation entry in
favour of private respondents herein and/or in favour of petitioner
shall not confer any right, title and interest on the land in
question solely on the basis of their names mutated in the revenue
record and aggrieved parties inclusive of the petitioner, if they are
aggrieved, have to prefer a substantive suit before the Civil Court
for establishing their right, title and interest on the land in
question and necessary mutation entry can be made on the basis of the
decision that may be taken by the Civil Court, Notice
returnable on 10th
August 2010. Direct service is
permitted.
To
be placed in 11 a.m. Board.
(M.R.
Shah, J.)
*menon
Top