Gujarat High Court Case Information System
Print
SCA/10365/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10365 of 2010
======================================
PRESIDENT
MANGROL TALUKA SARVODAY SEVA SAHKARI MANDLI
Versus
STATE
OF GUJARAT THRO' T S RANDHAVA, IAS AND OTHERS
======================================
Appearance :
Mr
BM Mangukiya for the Petitioner
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/09/2010
ORAL
ORDER
RULE.
To be heard with Special Civil Application No.9944 of 2009 and
other allied matters.
In
the meanwhile, orders of both the authorities below are stayed on the
following conditions:-
(a) The
Collector, Junagadh shall decide the price of the land as on the
date of breach i.e. on 1st July 2009 within 60 days from
the date of writ of this order.
(b) Upon
the decision of the Collector with regard to fixation of land price,
the petitioner will pay the amount fixed by the Collector as on
1.7.2009 with interest at the rate of 12% from 1.7.2009 till date of
payment, within four weeks from the date of the order of the
Collector subject to the result of this petition.
(K.S.Jhaveri,
J.)
*mohd
Top