Gujarat High Court Case Information System
Print
SCA/14044/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14044 of 2010
=========================================================
CHANDRAKANT
SHIVRAM TRIVEDI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
NISHA M PARIKH for
Petitioner(s) : 1,
MS JIRGA ZAVERI AGP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/10/2010
ORAL
ORDER
Heard
learned advocate Mrs. NM Parikh on behalf of petitioner, learned AGP
Ms. Jirga Zaveri appearing for respondent state authority.
In
this matter, Dy. Collector Stamp duty valuation has passed an order
on 15/11/1997 against present petitioner. Learned advocate Mrs.
Parikh submitted that no notice as mentioned in order passed by Dy.
Collector as referred above i.e. 17/1/1996, 29/3/1996, 20/6/1996,
17/10/1996 are received by petitioner, not only that but order
passed by Dy. Collector is also not received by petitioner.
The
specific averment made in present petition by petitioner. Therefore,
apparently this being an ex parte order passed by Dy. Collector
against present petitioner. Therefore, let petitioner may approach
to Dy. Collector, Mehsana Stamp Duty Valuation Office within a
period of one month from date of receiving copy of present order and
make detailed representation and point out facts that aforesaid
notices are not received by petitioner. Even copy of order is also
not received by petitioner.
As
and when such representation receive by Dy. Collector Stamp Duty
Valuation, Mehsana from petitioner, it is directed to Dy. Collector
to examine representation and consider it whether notices issued by
Dy. Collector are received by petitioner or not? And whether order
has been served to petitioner or not? from original record which is
remained with Dy. Collector. Thereafter, to pass appropriate
reasoned order in accordance with law and record within a period of
three months from date of receiving copy of present representation
from petitioner and communicate decision to petitioner immediately.
In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.
Direct service is permitted.
(H.K.RATHOD,
J)
asma
Top