Citation : 2023 Latest Caselaw 4418 Guj
Judgement Date : 13 June, 2023
C/LPA/433/2023 ORDER DATED: 13/06/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO.433 of 2023
In
R/SPECIAL CIVIL APPLICATION NO.3635 of 2023
With
CIVIL APPLICATION (FOR INTERIM RELIEF) NO.1 of 2023
In R/LETTERS PATENT APPEAL NO.433 of 2023
With
CIVIL APPLICATION (FOR ADDITIONAL EVIDENCE) NO.2 of
2023
In R/LETTERS PATENT APPEAL NO.433 of 2023
=========================================
SHRI KHODALDHAM TRADERS
Versus
STATE OF GUJARAT
=========================================
Appearance :
MR. BHAUMIK DHOLARIYA for the Appellant.
for the Respondent No.2.
MR KRUTIK PARIKH, AGP ON ADVANCE COPY SERVED TO GOVERNMENT
PLEADER for the Respondent No.1.
=========================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MR.
JUSTICE A. J. DESAI
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 13/06/2023
ORAL ORDER
(PER : HONOURABLE THE ACTING CHIEF JUSTICE MR.
JUSTICE A. J. DESAI)
1. By way of the present appeal under Clause 15 of the Letters Patent, the appellants - original petitioners have challenged the order dated 23.3.2023 passed by learned Single Judge in captioned writ petition by which the learned Single Judge has dismissed the writ petition.
2. On 6.4.2023, when the present appeal was listed before this Court, following order was passed :-
C/LPA/433/2023 ORDER DATED: 13/06/2023
"It is reported that the judgment passed by the learned Single Judge which is sought to be challenged in the present appeal is yet not available though the same is declared on 23.03.2023. Stand over to 19.04.2023.
Parties are hereby directed to maintain status quo as on today with regard to the property in question."
3. Thereafter, by a note dated 28.4.2023, learned advocate appearing for the appellant has produced a copy of the order impugned in this appeal which was accepted by the Registry on 28.4.2023. Thereafter, matter was listed on 4.5.2023 and thereafter it is listed before this Court today.
4. Having heard learned advocates appearing for the respective parties and considering the provisions of the Gujarat Land Revenue Code and considering the contention raised by the appellants that they have been served with the notices which are produced on record and they have also filed their reply to the said notices, but no decision is taken by the respondent authority, we dispose of this appeal by following directions :-
(I) Since the appellants have filed their reply to the notices issued by the respondent authorities, there is no need to file another reply by the appellants.
(II) The respondent authorities shall afford an opportunity of hearing to the appellants and for that purpose, the appellants shall remain personally present for hearing before the respondent authorities and shall not ask for any adjournment. After affording
C/LPA/433/2023 ORDER DATED: 13/06/2023
personal hearing to the appellants, the respondent authority shall decide the issue expeditiously.
(III) The respondent authority shall thereafter pass appropriate order in accordance with law.
(IV) Till the issue is decided by the respondent authority, the parties are hereby directed to maintain status-quo qua the property in question.
(V) It is made clear that this Court has not examined the merits of the case and the respondent authority shall decide the issue independently, without being influenced by the observations made in the order passed by learned Single Judge.
In view of disposal of the appeal, connected applications also stand disposed of.
(A. J. DESAI, ACJ)
(BIREN VAISHNAV, J)
SAVARIYA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!