Gujarat High Court
Chhaganbhai vs District on 12 November, 2008
Gujarat High Court Case Information System
Print
SCA/13456/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13456 of 2008
=========================================
CHHAGANBHAI
RAVAJIBHAI PATEL & 2 - Petitioner(s)
Versus
DISTRICT
COLLECTOR & CHAIRMAN OF DISTRICT LEVEL VALUATION & 3 -
Respondent(s)
=========================================
Appearance :
MR
KK TRIVEDI for Petitioner(s) : 1 - 3.
None for
Respondent(s) : 1,3 - 4.
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/11/2008
ORAL
ORDER
Notice
returnable on 10th December, 2008.
By
way of adinterim relief, the
time limit stipulated for payment of premium under the impugned order
dated 25th August, 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.
[Anant S. Dave, J.]
jani
Top