Gujarat High Court Case Information System
Print
SCA/9049/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION NO. 9049 OF 2008
======================================
RAGHUBHAI
RAVJIBHAI GANGADIYA & ANR. - Petitioner(s)
Versus
PRESIDENT,
AMRELI NAGAR SEVA SADAN,
(AMRELI
NAGARPALIKA) & ORS. - Respondent(s)
======================================Appearance
:
Mr. H. M. Prachchhak for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 ? 3 though
Notice served.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/07/2008
ORAL
ORDER
Mr.
H. M. Prachchhak, learned Advocate for the petitioners, stated at the
outset that at this stage, the petitioners would be satisfied if the
Chief Officer of Amreli Municipality is directed to decide the
representation of the petitioners dated 20th June, 2008 at
Annexure-A to the petition. It was contended that valuation of the
property in question was revised manifold for collecting the
municipal tax without following due process.
Without
expressing any opinion on these contentions, the petition is disposed
of directing the said authority to dispose of the representation of
the petitioner (Annexure-A) and suitably reply to the same within
four weeks from the date of receipt of a copy of this order.
Accordingly, the petition is disposed of at this stage. Notice is
discharged.
Direct
Service is permitted.
[Akil
Kureshi, J.]
kamlesh*
Top