Gujarat High Court High Court

Infinitive vs Deputy on 25 August, 2008

Gujarat High Court
Infinitive vs Deputy on 25 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2816620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 28166 of 2007
 

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


 

INFINITIVE
PHARMACUITICAL INDUSTRIES - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR (STAMP DUTY VALUATION) & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SL VAISHYA for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Rule.

To be heard with Special Civil Application No.8632/08. By ad interim
order, there shall be stay against recovery on the condition that the
petitioner shall not transfer or alienate the property without
express leave of this Court.

(JAYANT PATEL, J.)

*bjoy

   

Top