Gujarat High Court High Court

Narsinhbhai vs Deputy on 21 December, 2010

Gujarat High Court
Narsinhbhai vs Deputy on 21 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15512/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15512 of 2010
 

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

 

NARSINHBHAI
MANJIBHAI MALI - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SL VAISHYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/12/2010 

 

ORAL
ORDER

Counsel
for the petitioner has filed leave note. However, I find that he is
consistently not available to argue the matters. In Special Civil
Application No.15180 of 2010, matter was placed on Board on
7.12.2010. For non-availability of the counsel for the petitioner,
it was adjourned to 21.12.2010. Again since Shri Vaishya was not
available, it was adjourned to 24.12.2010. Today, there are three
matters of Shri Vaishya for fresh admission. His leave note is
therefore ignored.

I
have perused the averments made in the petition and the documents
attached. The petitioner has challenged an order dated 20th
January 2006 passed by the Appellate Authority under the Bombay Stamp
Duty Act dismissing the appeal of the petitioner on the ground of
limitation. The petitioner purchased agricultural land by
registered sale deed dated 5th May 2001. The Stamp Duty
Authority finding that the document did not carry sufficient stamp,
passed order dated 27th August 2001 assessing the stamp
duty payable on the document of Rs.13,680/- and deducting the stamp
already paid, directed the petitioner to pay deficient stamp duty of
Rs.11,580/-. This order of the Stamp Duty authority was challenged
by filing Appeal on 19.9.2002. This appeal came to be dismissed by
the appellate authority by the impugned order dated 20th
January 2006, in which, it is stated that the appeal was preferred
beyond the period of limitation.

Admittedly,
the appeal of the petitioner was filed nearly 270 days beyond the
period of limitation. There is nothing on record to suggest that
the petitioner either sought condonation of such delay or explained
the delay in any manner. Even after the appeal was dismissed in
January 2006, for more than 4½ years, he gook no further
steps. The present petition which was filed in October 2010 is
also suffering from gross delay and laches.

Considering
all these aspects of the matter, the petition is dismissed.

(Akil
Kureshi, J.)

(vjn)

   

Top