Gujarat High Court High Court

Sysmed vs State on 13 August, 2008

Gujarat High Court
Sysmed vs State on 13 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1039820/2008	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10398 of 2008
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE JAYANT PATEL
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

SYSMED
LABORATORIES PVT LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DIPEN C SHAH for Petitioner(s) : 1, 
MR HH
PARIKH, AGP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 13/08/2008 

 

 
 
ORAL
JUDGMENT

Rule.

Mr. Parikh, learned AGP waives service of notice of rule for the
respondents.

With
the consent of the learned Counsel appearing for both the sides, the
matter is finally heard.

The
petitioner by way of this petition has challenged the order passed
by the Deputy Collector dated 19.04.2002 (Annexure-C), whereby the
deficit stamp duty is assessed at Rs.2,88,410 plus penalty of
Rs.250/-, total Rs.2,88,660/-.

Heard
Mr. Shah learned Counsel for the petitioner and Mr. Parikh, learned
AGP for the respondents.

Mr.Parikh
learned AGP under the instruction of GP states that the State
Government has taken decision to reconsider all cases, where the
Deputy Collector has exercised the power in mechanical manner,
without considering the facts and circumstances, and he submitted
that the implementation of the order shall not be made, and he has
no objection, if the order is quashed and the matter is restored to
Deputy Collector, but the petitioner may remain present before the
Deputy Collector within some reasonable time for showing cause as to
why the assessment could not be made.

The
reference may be made to the statement made in the proceedings of
Special Civil Application No. 3926 of 2006 and allied matter.

In
view of the above, impugned order passed by the Deputy Collector
dated 19.04.2002 is quashed and set aside with the direction that
the matter shall stand restored to the Deputy Collector.
Consequently, the attachment notice dated 08.08.2008 issued by the
Special Recovery Officer (Annexure-A) would also not survive. The
petitioner shall submit reply within four weeks. The Deputy
Collector shall decided the matter afresh after giving opportunity
of hearing to the petitioner in accordance with law.

It
is hardly required to be clarified that when the order is quashed,
there shall not be any recovery until afresh order is passed by the
Deputy Collector. In the event, if petitioner is aggrieved by afresh
order, which may be passed by the Deputy Collector, the petitioner
may resort to remedy as may be permissible in law.

The
petition is allowed to the aforesaid extent. Rule made absolute
accordingly. D.S. permitted. Learned advocate for the petitioner
shall be at the liberty to communicate the order to the authority.

(JAYANT PATEL, J.)

*bjoy

   

Top