Gujarat High Court High Court

Himalaya vs Deputy on 11 July, 2008

Gujarat High Court
Himalaya vs Deputy on 11 July, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9193/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9193 of 2008
 

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


 

HIMALAYA
MACHINERY PVT. LTD. THRO DEPUTY MANAGER(ACCOUNT) - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR STAMP DUTY VALUATION ORG. & 1 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 11/07/2008 

 

ORAL
ORDER

Mr.Patel,
learned counsel for the petitioner states that as stated in para 5 of
the petition, the copy of the order passed by the first authority
under the Stamp Act is not at all served upon the petitioner and he
also states that if such statement goes wrong, the petitioner is
ready to bear the cost with penalty as may be imposed by this Court.

In
view of the above, Notice returnable on 21.07.2008 on
the condition that the petitioner deposits an amount of RS.10,000/-
with this Court on or before 16.07.2008. By ad interim order, status
quo qua the property shall be maintained by the respondent authority
as well as by the petitioner. D.S. today.

(JAYANT PATEL, J.)

*bjoy

   

Top