Gujarat High Court High Court

Hardik vs State on 13 September, 2010

Gujarat High Court
Hardik vs State on 13 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10948/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10948 of 2010
 

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

 

HARDIK
BHUPENDRABHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG K CHOKSI for
Petitioner(s) : 1, 
MR AMIT PATEL AGP  for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Umang Choksi for petitioner and learned AGP
Mr.Amit Patel for respondent No.1.

2. In
present petition, the petitioner has challenged the order dated
28.2.2005 (Annexure-A). Learned advocate Mr.Choksi submitted that
notice dated 5.6.2004 is not received by petitioner and not served by
authority to petitioner.

3. If
that be so, let petitioner may approach to Dy. Collector, Stamp Duty
Office, Part-1, Ahmedabad by detailed representation in respect to
fact as to whether notice dated 5.6.2004 is served to petitioner or
not, within a period of one month from date of receiving copy of
present order.

4. As
and when respondent No.3 – Dy. Collector, Stamp Duty Office, Part-1,
Ahmedabad receives such representation from petitioner, it is
directed to respondent No.3 – Dy. Collector, Stamp Duty Office,
Part-1, Ahmedabad to consider such representation which has been made
by petitioner and find from original record as to whether notice
dated 5.6.2004 issued by Collector Stamps is received by petitioner
or not and whether such notice was served to petitioner at original
correct address or not and thereafter, to pass appropriate reasoned
order in accordance with law, within a period of four months from
date of receiving such representation from petitioner and communicate
the decision to petitioner immediately.

5. In
view of aforesaid observations and directions, present petition is
disposed of without expressing any opinion on merits.

(H.K.RATHOD,J.)

(vipul)

   

Top