Gujarat High Court Case Information System
Print
SCA/17120/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17120 of 2011
===============================================
RAIJIJI
ATAJI - Petitioner(s)
Versus
STATE
OF GUJARAT THRO THE SECRETARY & 3 - Respondent(s)
===============================================
Appearance
:
MR GM AMIN for Petitioner(s) :
1,
None for Respondent(s) : 1 -
4.
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
MR.JUSTICE
A.J. DESAI
Date
: 21/11/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE V. M. SAHAI)
The
relief which is claimed by the petitioner as follows:
(B)
Be pleased to issue an appropriate writ of certiorari or a writ in
the nature of certiorari, or any other writ, order or direction
quashing and setting aside Article 15 of Schedule I of the Gujarat
Court Fees Act, 2004 as being bad, illegal, arbitrary and ultra vires
to the Constitution of India and by holding that it is beyond the
legislation compitence.
Since
the petitioner is challenging the vires of Article 15 of Schedule I
of the Gujarat Court Fees Act, 2004, such matters are listed before
First Court. Office is directed to place this matter before First
Court after obtaining orders from the Hon’ble the Acting Chief
Justice.
(V.M.
SAHAI, J.)
(A.J.DESAI,
J.)
syed/
Top