Gujarat High Court High Court

Kuvarben vs Kantilal on 11 August, 2008

Gujarat High Court
Kuvarben vs Kantilal on 11 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5223/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5223 of 2008
 

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

 

KUVARBEN
GANGARAM SATAVARA - Petitioner(s)
 

Versus
 

KANTILAL
KARSANBHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Petitioner(s) : 1, 
MR TUSHAR MEHTA for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
ORAL
ORDER

Leave
to amend the respondent No. 4. as a party respondent i.e. Sub-
Registrar, Morbi.

Shri
Mistri learned AGP wavies service of notice on behalf of the newly
added party respondent.

Learned
advocate appearing on behalf of the respondent Nos. 1 to 3, who
alleged to have purchased the land in question, have produced on
record the photocopy of the sale deed dated 18.3.2005 which is
registered with the sub- Registrar, Morbi on 18.3.2005 vide
registration being No. 1587. Prima facie it appears that the same is
on insufficient stamp duty inasmuch as the agreement to sale was for
Rs. 18,90,000/- and the consideration mentioned in the registered
sale deed is Rs. 32,500/-. Shri Viral Shah, learned advocate
appearing on behalf of the respondent Nos. 1 to 3 has submitted that
respondent Nos. 1 to 3 will pay the balance deficit stamp duty ,
considering the value of the property / land in question at Rs.
18,90,000/- as mentioned in the agreement to sale and it is submitted
that same will be paid before the sub Registrar, Morbi within a
period of two weeks from today. Let, sub Registrar , Morbi accept the
same as additional deficit stamp duty with respect to the said
document/ sale deed. S.O. to 26.8.2008.

(
M.R. Shah, J)

Kaushik

   

Top