Gujarat High Court Case Information System
Print
SCA/123420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1234 of 2008
==============================================
ASHIRVAD
EYE & GENERAL HOSPITAL THRO' TRUSTEE - Petitioner(s)
Versus
DIRECTOR
OF MUNICIPALITY & 1 - Respondent(s)
==============================================
Appearance
:
MR PRASHANT G DESAI for
Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
MR
YV SHAH for Respondent(s) :
2,
==============================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 14/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Despite
categorical direction made on 24.7.2008 in paragraph No.3 of the
order, respondent Municipality has not placed on record the Rules for
imposing tax. As a final opportunity, respondent Municipality is
directed to place the same on record, more particularly in light of
the averments made by the State Government in its affidavit dated
30th July, 2008 filed by Assistant Director of
Municipality. This direction has become necessary more particularly
in light of the averments made in the later part of paragraph No.6
and the opening part of paragraph No.7 of the affidavit filed by the
State Government. The affidavit shall be filed on or before 20th
August, 2008.
Matter
to come up on 21st August, 2008.
(D.A.
MEHTA, J.) (HARSHA DEVANI, J.)
shekhar/-
Top