Gujarat High Court High Court

Ambalal vs State on 6 December, 2010

Gujarat High Court
Ambalal vs State on 6 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13925/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13925 of 2010
 

 


 

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

 

AMBALAL
BARANRASIDAS PATEL, PROPRIETOR OF SENCHETURION - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG K CHOKSI for
Petitioner(s) : 1, 
MS ML SHAH, AGP  for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
ORAL
ORDER

Learned
AGP appearing for the respondents conceded that the orders passed
by the Stamp Authorities are non-speaking orders and they are issued
in printed formats. She was, therefore, unable to oppose the
suggestion that the proceedings be remanded to the Stamp Authorities
for fresh consideration and disposal in accordance with law by
speaking order.

In
the result, the impugned orders as at Annexure E & G are
quashed. The authorities shall pass fresh orders after giving an
opportunity of representing the case to the petitioner. The
petition is disposed of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top