Gujarat High Court Case Information System
Print
SCA/9598/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9598 of 2011
=========================================================
NILA
INFRASTRUCTURE LIMITED THRO'DIRECTOR MANOJBHAI B - Petitioner(s)
Versus
SUPERINTENDENT
OF STAMPS & INSPECTOR GENERAL OF REGISTRATION & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
BHARAT JANI for
Petitioner(s) : 1,
MR RASHESH RINDANI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/07/2011
ORAL ORDER
Heard
Mr.Bharat Jani, learned advocate for the petitioner.
Notice
returnable on 10.8.2011.
Mr.Rashesh
Rindani, learned Assistant Government Pleader states, upon
instructions from Mr.Amrutlal V. Gamiti, Deputy Inspector General of
Registration, Gujarat State, that the Sub-Registrar shall accept the
Sale Deed/Instrument presented by the petitioner, upon presentation
thereof.
In
view of above statement made by Mr.Rashesh Rindani, learned Assistant
Government Pleader, it is made clear that acceptance of the Sale
Deed/ Instrument presented by the petitioner to the Sub-Registrar
shall be subject to further orders that may be passed by this Court,
during the course of hearing of the petition.
In
addition to the normal mode of service, direct service today, is also
permitted.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top