Gujarat High Court High Court

M/S vs Union on 2 September, 2011

Gujarat High Court
M/S vs Union on 2 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12758/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12758 of 2011
 

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

M/S
AMIT K DEDHIA - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO SECRETARY & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR SUJAY KATAWALA
WITH MR
DHAVAL SHAH for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 02/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Counsel
for the petitioner stated that the petitioner is not pressing prayer
17(A) pertaining to the question of validity of Regulation 21 of the
Customs House Agent Licensing Regulations, 2004. He, however,
submitted that the impugned order is passed in exercise of powers
under Regulation 21 of the said Regulations prohibiting the
petitioner from carrying out his activities as Customs House Agent
without hearing the petitioner and despite request even the post
decisional hearing is not granted.

Issue
notice returnable on 16.9.2011.

Direct
service to respondent No.2 is permitted.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top