Gujarat High Court Case Information System
Print
SCA/13925/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13925 of 2010
=========================================================
AMBALAL
BARANRASIDAS PATEL, PROPRIETOR OF SENCHETURION - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
UMANG K CHOKSI for
Petitioner(s) : 1,
MS ML SHAH, AGP for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/12/2010
ORAL
ORDER
Learned
AGP appearing for the respondents conceded that the orders passed
by the Stamp Authorities are non-speaking orders and they are issued
in printed formats. She was, therefore, unable to oppose the
suggestion that the proceedings be remanded to the Stamp Authorities
for fresh consideration and disposal in accordance with law by
speaking order.
In
the result, the impugned orders as at Annexure E & G are
quashed. The authorities shall pass fresh orders after giving an
opportunity of representing the case to the petitioner. The
petition is disposed of accordingly.
(Akil
Kureshi, J.)
(vjn)
Top