Gujarat High Court
Infinitive vs Deputy on 25 August, 2008
Gujarat High Court Case Information System
Print
SCA/2816620/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 28166 of 2007
=========================================================
INFINITIVE
PHARMACUITICAL INDUSTRIES - Petitioner(s)
Versus
DEPUTY
COLLECTOR (STAMP DUTY VALUATION) & 1 - Respondent(s)
=========================================================
Appearance :
MR
SL VAISHYA for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 25/08/2008
ORAL
ORDER
Rule.
To be heard with Special Civil Application No.8632/08. By ad interim
order, there shall be stay against recovery on the condition that the
petitioner shall not transfer or alienate the property without
express leave of this Court.
(JAYANT PATEL, J.)
*bjoy
Top