Gujarat High Court Case Information System
Print
SCA/15112/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15112 of 2010
=========================================================
BHARATBHAI
POONABHAI VIRDA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MS ML
SHAH, AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/11/2010
ORAL
ORDER
Heard
learned counsel Shri Majmudar for the petitioner and Ms. Shah for the
respondent State on advance copy.
Case
of the petitioner is that he is unable to carry out the mining
operations since the respondents have stopped issuing royalty books
on the ground that petitioner is facing proceeding initiated by
virtue of show cause notice dated 22.6.2010. The petitioner has
already replied to such notice on 9.7.2010. So far no decision has
been taken.
Considering
the submissions made, respondents are directed to conclude the
proceedings as expeditiously as possible and take a final decision on
the said show cause notice by 31.12.2010, subject to cooperation by
the petitioner. If he seeks personal hearing, same may also be
granted.
With
above directions the petition is disposed of.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top