Gujarat High Court High Court

====================================== vs None For on 30 March, 2011

Gujarat High Court
====================================== vs None For on 30 March, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3537/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3537 of 2011
 

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

JAYESHKUMAR
GIRDHARBHAI BHIMANI 

 

Versus
 

DEPUTY
COLLECTOR AND OTHERS
 

====================================== 
Appearance
: 
MR SL VAISHYA for
Petitioner. 
None for
Respondents. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 30/03/2011 

 

ORAL
ORDER

This
is a petition challenging order passed by Deputy Collector, Stamp
Duty, Palanpur, dated 25th August 2004 under the
provisions of the Bombay Stamp Act. Vide this order deficit stamp
duty of Rs.13,770/- with penalty of Rs.250/- is sought to be
recovered. After some arguments, learned advocate, Mr.Vaishya seeks
permission to withdraw this petition with a view to avail of
alternative remedy available under the Bombay Stamp Act. As there is
an alternative remedy available to the petitioner, this petition is
not entertained. Permission, as prayed for, is granted. The
petition stands dismissed as withdrawn. It is clarified that this
Court has not expressed any opinion on merits. Direct service is
permitted.

(J.B.Pardiwala,
J.)

*malek

   

Top