Gujarat High Court High Court

Appearance : vs Mr on 22 October, 2008

Gujarat High Court
Appearance : vs Mr on 22 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13089/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 13089 of 2008
 

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

DEVENDRASINH
BALVANTSINH RANA & others
 

Versus
 

STATE
OF GUJARAT & others
 

======================================
 
Appearance : 
MR
AMIT V THAKKAR for Petitioners
 

Mr.
Hemant Makwana, Assistant Government Pleader, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 22/10/2008 ORAL ORDER

1. Heard
Mr. Amit V. Thakkar,
learned advocate for the petitioners.

2. It
is contended that vide the impugned order dated 14th
August, 2008, the market value of the lands in question for the
purpose of payment of premium has been determined as on the date of
the order under the Government Resolution dated 04th July,
2008 instead of as on the date when the application was made. It is
submitted that the provisions of Government Resolution dated 04th
July, 2008 cannot be made retrospectively applicable to the case of
the petitioners.

3. Having
regard to the submissions advanced by the learned advocate for the
petitioners, issue notice returnable on 25th
November 2008. By way of ad-interim relief, the time limit
stipulated for payment of premium under order dated 8th
October 2008, shall stand extended till the final disposal of the
petition, without prejudice to the rights and contentions of the
parties.

Direct
Service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top