Gujarat High Court High Court

Appearance : vs Government Pleader For on 20 September, 2010

Gujarat High Court
Appearance : vs Government Pleader For on 20 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10365/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10365 of 2010
 

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


 

PRESIDENT
MANGROL TALUKA SARVODAY SEVA SAHKARI MANDLI
 

Versus
 

STATE
OF GUJARAT THRO' T S RANDHAVA, IAS AND OTHERS
 

======================================
 
Appearance : 
Mr
BM Mangukiya for the Petitioner  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 20/09/2010 

 

ORAL
ORDER

RULE.

To be heard with Special Civil Application No.9944 of 2009 and
other allied matters.

In
the meanwhile, orders of both the authorities below are stayed on the
following conditions:-

(a) The
Collector, Junagadh shall decide the price of the land as on the
date of breach i.e. on 1st July 2009 within 60 days from
the date of writ of this order.

(b) Upon
the decision of the Collector with regard to fixation of land price,
the petitioner will pay the amount fixed by the Collector as on
1.7.2009 with interest at the rate of 12% from 1.7.2009 till date of
payment, within four weeks from the date of the order of the
Collector subject to the result of this petition.

(K.S.Jhaveri,
J.)

*mohd

   

Top