Gujarat High Court Case Information System
Print
SCA/12179/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12179 of 2008
=========================================================
BHARTIBEN
RAMANLAL DESAI WD/O RAMANLAL MOHANBHAI DESAI & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MK VAKHARIA for
Petitioner(s) : 1 - 4.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 30/09/2008
ORAL
ORDER
Heard
Mr. M.K.Vakharia, learned Advocate for the petitioner. It is
submitted that the petitioner had made application for fixation of
premium on 03.06.2006. However, the same was not processed for a
long time. That by the impugned communication dated 08.09.2008, the
petitioner has been directed to deposit premium at the present
market rate instead of as on the date of application.
Having
regard to the aforesaid submissions, issue notice returnable on
08.10.2008. By way of ad interim relief, the time limit for payment
of premium as stipulated in communication dated 08.09.2008 shall
stand extended till the final disposal of the petition without
prejudice to the rights and contentions of the parties.
Direct
service is permitted.
Sd/-
(HARSHA
DEVANI,J.)
Jyoti
Top