Gujarat High Court High Court

Valiben vs State on 11 August, 2008

Gujarat High Court
Valiben vs State on 11 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10261/2008	 4/ 4	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10261 of 2008
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE JAYANT PATEL
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================

 

VALIBEN
RAMBHAI VANKER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG K CHOKSI for
Petitioner(s) : 1, 
MR HEMANG PARIKH, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
JUDGMENT

Rule.

Mr. Parikh, learned AGP waives notice of rule.

In
the present petition, the challenge of the petitioner is against the
order passed by the Deputy Collector as well as the Appellate
Authority, whereby the Appellate Authority has dismissed the appeal
and the order of the Deputy Collector is confirmed.

Mr.

Parikh learned AGP under the instruction of GP states that the State
Government has taken decision to reconsider all cases, where the
Deputy Collector has exercised the power in mechanical manner,
without considering the facts and circumstances. However, learned
Asst. Government Pleader states that the matter may be remanded to
the Deputy Collector as if the appeal is allowed, and Deputy
Collector shall decide the matter afresh. He only submitted that the
petitioner may appear before the Deputy Collector within two weeks
from today.

In
view of the above declaration made on behalf of the State
Government, the impugned order passed by the Deputy Collector for
assessment of the stamp duty as well as the order of Appellate
Authority rejecting the appeal and thereby confirming the order of
the Deputy Collector is quashed and set aside with the direction
that the matter shall stand restored to the Deputy Collector.

The
petitioner shall appear before the Deputy Collector within two weeks
from today. The Deputy Collector shall decide the matter in
accordance with law after giving opportunity of hearing to the
petitioner and shall pass the order.

It
is hardly required to be clarified that when the order is quashed,
there shall not be any recovery until afresh order is passed by the
Deputy Collector. In the event, if the petitioner is aggrieved by
afresh order, which may be passed by the Deputy Collector, the
petitioner may resort to remedy as may be permissible in law.

The
petition is allowed to the aforesaid extent. Rule made absolute
accordingly. D.S.

(JAYANT PATEL, J.)

Suresh*

   

Top