Gujarat High Court High Court

Prakash vs State on 21 October, 2008

Gujarat High Court
Prakash vs State on 21 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1273220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12732 of 2008
 

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


 

PRAKASH
K GOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR NV
ANJARIA for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/10/2008 

 

ORAL
ORDER

1. Heard
Mr. N.V.Anjaria, learned advocate for the petitioner.

2. It
is submitted that the petitioner had made the application for
fixation of premium on 12.2.2007. However, the Government, Vide order
dated 30th August, 2008, has determined the rate of
premium as prevailing on the date of the order and not on the date of
the application. It is further submitted that before making such an
order, the petitioner has not been given an opportunity of hearing.

3. Having
regard to the submissions advanced by the learned advocate for the
petitioner, issue notice returnable on 25th
November, 2008. By way of interim relief, the date for payment of
premium stipulated under the impugned order, shall stand extended
till the final disposal of the petition.

[ANANT
S. DAVE, J.]

//smita//

   

Top