Gujarat High Court High Court

Maheshbhai vs Supreintendent on 12 August, 2011

Gujarat High Court
Maheshbhai vs Supreintendent on 12 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10756/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10756 of 2011
 

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

 

MAHESHBHAI
BHIKHACHAND KARDA - Petitioner(s)
 

Versus
 

SUPREINTENDENT
OF STAMPS & INSPECTOR GENERAL OF REGISTRATION & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHASKAR P TANNA, learned Senior Advocate with Mr.B.H.Bhatt, learned
advocate FOR TANNA ASSOCIATES
for
Petitioner(s) : 1, 
MS SANGITA VISHEN, LEARNED ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 12/08/2011 

 

 
 
ORAL
ORDER

Heard
Mr.Bhaskar P. Tanna, learned Senior Advocate with Mr.B.H.Bhatt,
learned advocate for the petitioner and Ms.Sangita Vishen, learned
Assistant Government Pleader for respondent No.1.

Notice,
returnable on 17.08.2011. Ms.Sangita Vishen, learned Assistant
Government Pleader, waives service of Notice for respondent No.1.

Ms.Sangita
Vishen, learned Assistant Government Pleader states, upon
instructions from Mr.Amrutlal V. Gamiti, Deputy Inspector General of
Registration, Gujarat State,
that the Sub-Registrar shall accept the
Sale Deed/ Instrument presented by the petitioner, upon presentation
thereof, subject to filing of an application under the provisions of
Section 25 of the Registration Act, 1908, for payment of late fees.

In
view of above statement made by Ms.Sangita Vishen, learned Assistant
Government Pleader, it is made clear that acceptance of the Sale
Deed/ Instrument presented by the petitioner to the Sub-Registrar
shall be subject to further orders that may be passed by this Court,
during the course of hearing of this petition.

Direct
Service of this order, today, is permitted for respondent No.2.

[SMT.

ABHILASHA KUMARI, J.]

..mitesh..

   

Top