Gujarat High Court High Court

Nileshaben vs Ahmedabad on 5 July, 2011

Gujarat High Court
Nileshaben vs Ahmedabad on 5 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8360/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8360 of 2011
 

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

NILESHABEN
H PATEL - PROPRIETOR - NILESHA AMUSEMENT - Petitioner
 

Versus
 

AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 1 - Respondents
 

====================================== 
Appearance
: 
MR
SAURABH G AMIN for Petitioner. 
None for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 05/07/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

We
have heard Mr. Sudhir I. Nanavati, learned senior counsel assisted
by Mr. Saurabh Amin for the petitioner.

This
petition has been filed on the ground that the authorities of the
respondents have visited the Amusement Park being run by the
petitioner and orally asked the petitioner to close down the
Amusement Park, but no written order has been passed. In this
regard, the petitioner has already made a representation dated
02.07.2011, copy of which is filed at Annexure C to the writ
petition.

This
petition is disposed of with a direction to respondent No.1 to
decide the aforesaid representation of the petitioner in accordance
with law by a reasoned speaking
order within a period of one month from the date of certified copy
of this order is produced before the respondent No.1.

D.S.

permitted.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[G. B. SHAH, J.]

Savariya

   

Top