Gujarat High Court Case Information System
Print
SCA/988820/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9888 of 2008
=========================================================
SPENTEX
INDUSTRIES LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MS
PJ DAVAWALA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 08/08/2008
ORAL
ORDER
The
learned Counsel for the petitioner states that if the proportionate
valuation is considered as against the upset price of Rs.29.97
crore, the price realised is Rs.28.61 crore, the valuation of the
land would be Rs.7.51 crore and consequently there will be deficit
stamp duty of Rs.19.41 lac. As against the same, pending the
appeal, 25% of the total amount of stamp duty assessed by the
Authority, the petitioner has already deposited the amount of
Rs.20.40 lac towards the deficit stamp duty.
It
has also been submitted that the petitioner has no objection, if the
valuation is assessed at Rs.7.51 crore of the land in question as
against the valuation shown in the document as that of Rs.5.56
crore. She has placed on record the calculation and the details of
the advertisement, etc.
Notice
returnable on 27.8.2008.
Direct service is permitted.
8.8.2008 (Jayant
Patel, J.)
vinod
Top