Gujarat High Court High Court

Union vs Gujarat on 15 June, 2010

Gujarat High Court
Union vs Gujarat on 15 June, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/189/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 189 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 19592 of 2006
 

With


 

LETTERS
PATENT APPEAL No. 190 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 19593 of 2006
 

To


 

LETTERS
PATENT APPEAL No. 191 of 2007 

 

In
SPECIAL CIVIL APPLICATION No. 19594 of 2006
 

With


 

LETTERS
PATENT APPEAL No. 194 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 19592 of 2006
 

To


 

LETTERS
PATENT APPEAL No. 196 of 2007 

 

In
SPECIAL CIVIL APPLICATION No. 19594 of 2006
 

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

 

UNION
OF INDIA SERVED THRO' THE SECRETARY & 1 - Appellant(s)
 

Versus
 

GUJARAT
STATE SUGAR FEDERATIONLTD., & 2 - Respondent(s)
 

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

 

 
Appearance
:
 

LPA
NOS. 189/2007, 190/2007 & 191/2007
 

MR
PS CHAMPANERI for
Appellant(s) : 1 - 2. 
MR. K.S. NANAVATI, LD. SR. ADVOCATE WITH MR.
KEYUR GANDHI, LD. ADVOCATE FOR NANAVATI ASSOCIATES for Respondent(s)
: 1 - 2. 
MR AMAR P DAVE for Respondent(s) : 3,
 

LPA
NOS. 194/2007, 195/2007 & 196/2007
 

MR.
AMAR P. DAVE WITH MR. HARDIK D. MUCHHALA, LD. ADVOCATES FOR THE
APPELLANT
 

MR.
K.S. NANAVATI, LD. SR. ADVOCATE WITH MR. KEYUR GANDHI, LD. ADVOCATE
FOR RESPONDENT NOS. 1 & 2
 

MR.
P.S. CHAMPANERI FOR RESPONDENT NOS. 3 &
4 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE BHAGWATI PRASAD
			
		
		 
			 
			 
				 

and
			
		
		 
			 
			 
				 

HONOURABLE
				MR.JUSTICE J.C.UPADHYAYA
			
		
	

 

 
 


 

Date
: 15/06/2010 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the parties. The challenge in the present appeals
was to a Notification issued which was relevant for Jute for the year
2006. That having come to an end, the basic considerations which were
made by learned Single Judge in relation to the Notification are no
longer relevant. Therefore, all observations made in the judgement
are not required to be sustained. What is required to be done is that
in future when any Notification is issued under Jute Packaging
Materials (Compulsory Use in Packing Commodities) Act, 1987, the
Central Government should conspicuously and religiously follow the
provisions of the Jute Packaging Materials (Compulsory Use in
Packing Commodities) Act, 1987. This judgement is passed after a
consensus arrived at between the parties. In view of the above, the
appeals are allowed. The judgement of learned Single Judge is set
aside.

(BHAGWATI
PRASAD, J)

(J.C.

UPADHYAYA, J)

(pkn)

   

Top