Gujarat High Court Case Information System
Print
LPA/1208/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1208 of 2009
In
SPECIAL CIVIL APPLICATION No. 4157 of 2008
With
CIVIL
APPLICATION No. 9460 of 2009
In
LETTERS PATENT APPEAL No. 1208 of 2009
With
CIVIL
APPLICATION No. 9464 of 2009
In
LETTERS PATENT APPEAL No. 1210 of 2009
With
CIVIL
APPLICATION No. 9470 of 2009
In
LETTERS PATENT APPEAL No. 1213 of 2009
With
CIVIL
APPLICATION No. 9474 of 2009
In
LETTERS PATENT APPEAL No. 1215 of 2009
With
CIVIL
APPLICATION No. 9466 of 2009
In
LETTERS PATENT APPEAL No. 1211 of 2009
With
CIVIL
APPLICATION No. 9480 of 2009
In
LETTERS PATENT APPEAL No. 1218 of 2009
With
CIVIL
APPLICATION No. 9462 of 2009
In
LETTERS PATENT APPEAL No. 1209 of 2009
With
CIVIL
APPLICATION No. 9472 of 2009
In
LETTERS PATENT APPEAL No. 1214 of 2009
With
CIVIL
APPLICATION No. 9468 of 2009
In
LETTERS PATENT APPEAL No. 1212 of 2009
With
CIVIL
APPLICATION No. 9476 of 2009
In
LETTERS PATENT APPEAL No. 1216 of
2009
=================================================
PAGI
AATAJI KACHARAJI - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MR ASPI M KAPADIA for
Appellant(s) : 1,
MR PK JANI, GP, KRINA CALLA AND PRVINKUMAR AGP
for
Respondent(s):1-2.
=================================================
CORAM:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the appellant submits that the appellant is ready to pay the
premium amount as per the valuation of 1994. Learned Government
Pleader appearing on behalf of the State is allowed two weeks’ time
to obtain instructions whether the Government intends to settle the
matter by receiving premium amount, and then in that case, the year
of which the premium valuation is to be calculated. Post the matter
on 13.08.2010 within five cases in the 1st board. Prayer
for interim relief is not granted. All the Civil Applications for
stay stand disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
(sn
devu)
Top