Gujarat High Court High Court

Chaudhari vs The on 29 August, 2008

Gujarat High Court
Chaudhari vs The on 29 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3031320/2007	 2/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 30313 of 2007
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE JAYANT PATEL
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

CHAUDHARI
PREMABHAI DHARMAJI - Petitioner(s)
 

Versus
 

THE
DEPUTY COLLECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SL VAISHYA for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
JUDGMENT

Rule.

Ms. Kotecha, learned AGP waives notice of rule.

In
the present petition, the challenge of the petitioner is against the
order passed by the Deputy Collector dated 13.11.2001 (Annexure-A)
for assessment of deficit Stamp Duty of Rs.28,948/- with penalty of
Rs.250/-, total Rs.29,198/-. Against the said order of the Deputy
Collector dated 13.11.2001, appeal was preferred. However, the
appeal is rejected vide order dated 20.01.2006 on the ground of
delay.

Ms.

Kotecha, learned AGP under the instruction of GP states that the
State Government has taken a decision to reconsider all cases, where
the Deputy Collector has exercised the power in mechanical manner,
without considering the facts and circumstances pertaining to all
document presented prior to December 2006. However, learned Asst.
Government Pleader states that the matter may be remanded to the
Deputy Collector as if the appeal is allowed, and Deputy Collector
shall decide the matter afresh. She only submitted that the
petitioner may appear before the Deputy Collector within two weeks
from today.

As
the document is presented prior to cutoff date, the present case
would be covered in the general policy and the declaration made on
behalf of the State Government, which has been recorded in Special
Civil Application No.10177 of 2008, decided on 08.08.2008.

In
view of the above declaration made on behalf of the State
Government, the impugned order passed by the Deputy Collector for
assessment of the stamp duty as well as the order of Appellate
Authority rejecting the appeal and thereby confirming the order of
the Deputy Collector is quashed and set aside with the direction
that the matter shall stand restored to the Deputy Collector.

The
petitioner shall appear before the Deputy Collector within two weeks
from today. The Deputy Collector shall decide the matter in
accordance with law after giving opportunity of hearing to the
petitioners and shall pass the order.

It
is hardly required to be clarified that when the order is quashed,
there shall not be any recovery until afresh order is passed by the
Deputy Collector. In the event, if the petitioner is aggrieved by
afresh order, which may be passed by the Deputy Collector, the
petitioner may resort to remedy as may be permissible in law.

The
petition is allowed to the aforesaid extent. Rule made absolute
accordingly. D.S.

(JAYANT PATEL, J.)

*bjoy

   

Top