Gujarat High Court High Court

Dakshin vs Superintendent on 6 April, 2011

Gujarat High Court
Dakshin vs Superintendent on 6 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4078/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 4078 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 15145 of 2010
 

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

 

DAKSHIN
GUJARAT NIRA TADGOL GRAMUDYOG SANGH THROUGH & 4 - Petitioner(s)
 

Versus
 

SUPERINTENDENT
& 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1 - 3, 5, 
MR
PREMAL R JOSHI for Respondent(s) : 4, 
MR DHAVAL D VYAS for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 06/04/2011 

 

ORAL
ORDER

1. Today
Mr.Joshi, learned advocate for respondent Board has submitted that
the board has received the application from the petitioner which is
under process and within short time with appropriate remarks, it
would be forwarded to licensing authority whereupon the licensing
authority may take appropriate decision. Hence, stand over
to 13 th April, 2011.

2. In
the meanwhile the board shall forward petitioner’s application with
appropriate remarks to the licensing authority and licensing
authority shall pass necessary orders keeping in focus the request
made by the petitioner. The order that may be passed by the licensing
authority shall be placed on record on or before 11 th
April, 2011.

3. Stand
over to 13 th April, 2011.

The operation of the earlier order dated 31st March, 2011
is extended until 13th April, 2011.

(K.M.THAKER,
J.)

Amit

   

Top