Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 9]

Bombay High Court

Manoj Mangal Varli vs Deputy Collector (Hq) Daman And Anr on 6 April, 2023

Author: Neela Gokhale

Bench: G.S. Patel, Neela Gokhale

                                                 P-5-ASWPST-6225-2023.DOC




 Shivgan



     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CIVIL APPELLATE JURISDICTION
                WRIT PETITION (ST) NO.6225 OF 2023


 Daxesh Natwar Tandel                                           ...Petitioner
      Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents

                                 WITH
                WRIT PETITION (ST) NO.6226 OF 2023

 Mangliben B Mitna                                              ...Petitioner
      Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents

                                 WITH
                WRIT PETITION (ST) NO. 6476 OF 2023

 Sheela Narsih Mitna                                            ...Petitioner
       Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents


                                 WITH
                WRIT PETITION (ST) NO. 6477 OF 2023

 Uttambhai Mitna                                                ...Petitioner
      Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents




                                Page 1 of 4
                               6th April 2023


::: Uploaded on - 06/04/2023                    ::: Downloaded on - 08/04/2023 00:47:44 :::
                                                  P-5-ASWPST-6225-2023.DOC




                                 WITH
                WRIT PETITION (ST) NO. 6478 OF 2023

 Pravinaben Kapil Mitna                                         ...Petitioner
       Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents


                                 WITH
                WRIT PETITION (ST) NO. 6483 OF 2023

 Jaymala J Mitna                                                ...Petitioner
      Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents

                                 WITH
                WRIT PETITION (ST) NO. 6484 OF 2023

 Manoj Mangal Varali                                            ...Petitioner
      Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents

                                 WITH
                WRIT PETITION (ST) NO. 6485 OF 2023

 Gauriben Anilbhai Mitna                                        ...Petitioner
       Versus
 Deputy Collector (HQ ) Daman & Ors                         ...Respondents

                                 WITH
                WRIT PETITION (ST) NO. 8110 OF 2023

 Ashokkumar Babubhai Halpati                                    ...Petitioner


                                Page 2 of 4
                               6th April 2023


::: Uploaded on - 06/04/2023                    ::: Downloaded on - 08/04/2023 00:47:44 :::
                                                      P-5-ASWPST-6225-2023.DOC




      Versus
 Deputy Collector (HQ ) Daman & Ors                             ...Respondents


 Mrs Prabha Badadare, for the Petitioners in all Writ Petitions.


                               CORAM     G.S. Patel &
                                         Neela Gokhale, JJ.
                               DATED:    6th April 2023
 PC:-



1. Mentioned. Not on Board. Taken on Board.

2. In all these Writ Petitions, there is a challenge to the notices issued by the Deputy Collector, Daman demanding vacant possession of the land on which Petitioners' structures stand.

3. The Petitioners' say that they are in occupation since Portuguese times. The case against them is that this is Government land and the Petitioners are in unauthorised occupation. We are told that some demolition took place yesterday. The Petitioners apprehend that their structures will be demolished at any time.

4. Until 13th April 2023, we grant ex-parte ad-interim relief. No coercive actions are to be taken pursuant to the impugned notices. No demolition is to be carried out until that date. The Petitioners will give notice to all the Respondents that the matter will be listed on 13th April 2023.

Page 3 of 4

6th April 2023 ::: Uploaded on - 06/04/2023 ::: Downloaded on - 08/04/2023 00:47:44 ::: P-5-ASWPST-6225-2023.DOC

5. All concerned will act on an authenticated copy of this order.




                               (Neela Gokhale, J)                                       (G. S. Patel, J)

           Digitally signed
           by RAJU
RAJU       DATTATRAYA
DATTATRAYA GAIKWAD
GAIKWAD    Date:
           2023.04.06
           12:21:04 +0530




                                                               Page 4 of 4
                                                             6th April 2023


                              ::: Uploaded on - 06/04/2023                    ::: Downloaded on - 08/04/2023 00:47:44 :::