Gujarat High Court High Court

Tribhuvan vs Collector on 1 February, 2010

Gujarat High Court
Tribhuvan vs Collector on 1 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/796/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 796 of 2010
 

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


 

TRIBHUVAN
VARMA - Petitioner
 

Versus
 

COLLECTOR
- Respondent
 

=========================================================
Appearance : 
MR.HIREN
M MODI for
Petitioner 
None for
Respondent 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

Notice
for final disposal returnable on 24.02.2010. In the meantime and till
the returnable date, the respondent i.e. the Collector himself shall
file an affidavit indicating the steps so far taken for effecting the
recovery. Affidavit-in-reply, that is to be filed by Collector
himself, shall contain the details of receipt of the intimation with
regard to recovery certificate, the necessary instructions issued to
sub-ordinate officers to effect the same and action taken by the
subordinate officer and impediment, if any, with an explanation as to
why the recovery is not effected till date.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top