Gujarat High Court High Court

Dhirubhai vs State on 14 July, 2011

Gujarat High Court
Dhirubhai vs State on 14 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7001/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7001 of 2011
 

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

DHIRUBHAI
NARSINHBHAI PATEL HEIR OF NARSINHBBHAI VALABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
PINAKIN M RAVAL for Petitioner(s) : 1, 
Mr.Rashesh Rindani, learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 14/07/2011 

 

 
 
ORAL
ORDER

The
learned advocate for the petitioner has moved a draft amendment. The
same is granted and may be carried out by the next date of hearing.

In the alternative prayer at paragraph 16(D) made by the petitioner
in the petition, it is prayed, inter alia, to direct respondent No.3
to hear and decide the appeal on merits against the order of
respondent No.2 dated 24-6-2004, without insisting for deposit of
25% deficit stamp duty, as a condition precedent for hearing of
appeal.

Today,
when the matter is taken up, Mr. Pinakin M.Raval, learned advocate
for the petitioner submits that no appeal has been filed by the
petitioner.

The
learned Assistant Government Pleader may take instructions regarding
the filing of the appeal,if any.

List
on 1-8-2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top