Gujarat High Court High Court

Lilaben vs State on 5 August, 2008

Gujarat High Court
Lilaben vs State on 5 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10048/2008	 2/ 3	JUDGMENT 
 
 

	

 

`IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10048 of 2008
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE JAYANT PATEL
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

LILABEN
SOMABHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
MS BHAVIKA
KOTECHA, AGP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

Date
: 05/08/2008 

 

ORAL
JUDGMENT

Rule.

Learned AGP Ms. Bhavika Kotecha waives service of notice of rule for
the respondent-State Authority.

With
the consent of the learned Counsel appearing for both the sides, the
matter is finally heard.

The
petitioner by way of this petition has challenged the order passed
by the Deputy Collector dated 24.9.2004 whereby the deficit stamp
duty is assessed at Rs. 3,17,345/- plus penalty of Rs. 250/-, total
Rs. 3,17,595/-.

Heard
Mr. Majmudar learned Counsel for the petitioner and Ms. Kotecha
learned AGP for the State Authority.

Ms.

Kotecha learned AGP under the instruction of GP states that the
State Government has taken decision to reconsider all cases, where
the Deputy Collector has exercised the power in mechanical manner,
without considering the facts and circumstances, and he submitted
that the implementation of the order shall not be made, and he has
no objection, if the order is quashed and the matter is restored to
Deputy Collector, but the petitioner may remain present before the
Deputy Collector within some reasonable time for showing cause as to
why the assessment should not be made.

In
view of the above, impugned order passed by the Deputy Collector
dated 24.9.2004 is quashed and set aside with the direction that the
matter shall stand restored to the Deputy Collector. The petitioner
shall submit reply within four weeks. The Deputy Collector shall
decided the matter afresh after giving opportunity of hearing to the
petitioner in accordance with law.

Ms.

Kotecha learned AGP submitted that the reference may be made to the
statement made in the proceedings of Special Civil Application No.
3926 of 2006 and allied matter.

It
is hardly required to be clarified that when the order is quashed,
there shall not be any recovery until afresh order is passed by the
Deputy Collector. In the event, if petitioner aggrieved by a fresh
order, which may be passed by the Deputy Collector, the petitioner
may resort to remedy as may be permissible in law.

The
petition is allowed to the aforesaid extent. Rule made absolute
accordingly. Direct service is permitted.

(JAYANT PATEL, J.)

Suresh*

   

Top