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