S.B.CIVIL WRIT PETITION NO. 1351/2007
Date of order : 24.10.2008
HON'BLE MR. GOPAL KRISHAN VYAS, J.
Mr. Shambhoo Singh for the petitioner
Mr. M.S.Purohit for the respondents.
Mr. Shambhoo Singh, learned counsel for the petitioner
submits that he has returned the file to the petitioner.
In this case on 4.5.2007 while issuing notice the following
order was passed :
“Meanwhile, the Municipality is directed to
receive the balance price of the land alongwith
interest @ 12% from January 1996 if the
petitioner deposits the amount within a period of
one month from today. It is made clear that if the
petitioner fails to deposit the amount within one
month, the writ petition will automatically stand
dismissed without reference to the Court.”
It is stated by the learned counsel for the respondents that the
petitioner has failed to deposit the amount as ordered by this Court on
4.5.2008.
In this view of the matter this writ petition is dismissed.
(GOPAL KRISHAN VYAS),J.
mathur/