Gujarat High Court Case Information System
Print
SCA/1054420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10544 of
2008
=================================================
BHANUBHAI
AMRUTLAL MODI - Petitioner(s)
Versus
HOUSING
URBAN DEVELOPMENT CORPORATION (HUDCO) & 4 - Respondent(s)
=================================================
Appearance
:
MR VIKRAM J THAKOR for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 22/08/2008
ORAL
ORDER
Heard
learned advocate Mr.Vikram J. Thakor for the petitioner.
Mr.Thakore
invited attention of the Court to the notice-Annexure ‘E’ (page 44),
whereby an amount of Rs.60,540/- was demanded from the
petitioner-Bhanubhai Amrutlal Modi.
The
learned advocate for the petitioner next invited attention of the
Court to the receipt-Annexure ‘F’ dated 13th May 2007
depicting an amount of Rs.46,340/- having been paid.
The
learned advocate for the petitioner states that the petitioner is
ready and willing to pay the remaining amount.
2. Notice
returnable on 26th August 2008. the respondents are
restrained from auctioning Tenement No.88 of the petitioner till
then. Direct service is permitted today.
(RAVI R. TRIPATHI, J.)
karim
Top