Gujarat High Court High Court

Lilavatiben vs Collector on 21 October, 2008

Gujarat High Court
Lilavatiben vs Collector on 21 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1270320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12703 of 2008
 

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

LILAVATIBEN
LILADHAR BHANUSHALI - Petitioner(s)
 

Versus
 

COLLECTOR
& 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR DEEP D
VYAS for Petitioner(s) : 1, 
None for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/10/2008 

 

ORAL
ORDER

1. Heard
Mr. Dhaval Vyas, learned advocate for the petitioner.

2. It
is submitted that the petitioner had made the application for
fixation of premium. However, the Government, Vide order dated 21st
August, 2008, has determined the rate of premium as prevailing on the
date of the order and not on the date of the application. It is
further submitted that before making such an order, the petitioner
has not been given an opportunity of hearing.

3. Having
regard to the submissions advanced by the learned advocate for the
petitioner, issue notice returnable on 25th
November, 2008. By way of interim relief, the date for payment of
premium stipulated under the impugned order, shall stand extended
till the final disposal of the petition.

[ANANT
S. DAVE, J.]

//smita//

   

Top