Gujarat High Court High Court

Rupkishor vs Deputy on 2 December, 2010

Gujarat High Court
Rupkishor vs Deputy on 2 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10098/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10098 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10099 of 2010
 

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


 

RUPKISHOR
BADRIPRASAD AGRAWAL - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DEVARSHI C SHAH for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 -
3. 
GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 15.02.2011. Till the final disposal of the
petitions, there shall be no coercive recovery pursuant to the
impugned orders of the Stamp Authorities. At the same time, the
petitioners are also directed not to sell, transfer, or create any
charge over the property on the basis of the registered Sale Deeds
without the permission of the Court.

(Akil
Kureshi, J.)

*bjoy

   

Top