Gujarat High Court
Mr vs Mr. Vipul Mistry on 22 March, 2011
Gujarat High Court Case Information System
Print
SCA/30905/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 30905 of 2007
======================================
PURNIMABEN
SHASHIKANT THAKKAR
Versus
THE
STATE OF GUJARAT & others
======================================
Appearance :
Mr.
Bipin Mehta for MR AR LAKHIA for Petitioner
Mr. Vipul Mistry,
AGP for Respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/03/2008
ORAL
ORDER
Learned
APP has produced the details about calculation based on relevant
Government Resolution issued by the Finance Department, State of
Gujarat, with regard to charge of interest, simple as well as penal,
on the outstanding dues of the house building advance.
Mr.
Bipin Mehta, learned counsel appearing for the petitioner, claims
interest on the outstanding dues of the retiral dues of the late
husband of the petitioner.
Learned
APP seeks time to file reply relying on the relevant resolutions.
S.O.
To 10th April 2008.
(ANANT
S. DAVE, J.)
(swamy)
Top