Gujarat High Court Case Information System
Print
CA/9973/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9973 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9441 of 2009
with
CIVIL
APPLICATION No. 9974 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15905 of 2008
with
CIVIL
APPLICATION No. 9975 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15907 of 2008
with
CIVIL
APPLICATION No. 9976 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3219 of 2009
with
CIVIL
APPLICATION No. 9977 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15908 of 2008
=========================================================
ALPESHBHAI
C PATEL & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH R DEWAL for
Petitioner(s) : 1 - 4.
MR RASHESH RINDANI, AGP; for respondents in
CA No.9973/10 & 9976/10; MR PRANAV DAVE, AGP for respondents in
CA Nos.9974/10 & 9977/10 and MR NIKUNJ RAVAL, AGP for respondents
in CA
No.9975/10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2010
COMMON
ORAL ORDER
Leave
to correct the cause title.
These
applications have been preferred seeking directions to respondent
No.2 to accept the premium amount @ Rs.3000/- per sq.mtr. As per the
order made by respondent No.2 without prejudice to the rights and
contentions and subject to final outcome of the petitions, with a
further prayer to respondent No.2 to process the application made by
the applicant.
Heard
learned advocate for the applicant and learned Assistant Government
Pleaders appearing for the opponents.
Respondent
No.2 authority, Collector, Ahmedabad is directed to accept the
premium amount as per order made by respondent No.2 on 3.8.2009;
18.9.2008; 17.9.2008; 3.3.2009 and 7.9.2008, which appears at
Annexure-A in the main petition, and process the application made by
the applicant-petitioner in accordance with law.
It
is made clear that the aforesaid payment and the processing of the
application shall be without prejudice to rights and contentions of
both the sides and subject to the final outcome of the respective
main petitions. Civil Applications stand disposed of accordingly.
There shall be no order as to costs. Office to place copy of this
order in each file. Direct service is permitted.
Sreeram. (K.S.Jhaveri,
J.)
Top