Gujarat High Court Case Information System
Print
SCA/16444/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16444 of 2010
=========================================
PEPSICO
INDIA HOLDINGS PRIVATE LIMITED - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================
Appearance
:
MR BL
NARASIMHAN for
Petitioner(s) : 1,
MR AP NAINAWATI for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE H.B.ANTANI
Date
: 21/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)
1. Heard
Mr. Anand Nainawati, learned advocate for the petitioner.
2. Attention
is invited to the various written submissions made by the petitioner
as well as to the impugned order dated 29th September,
2010 to point out that none of the contentions raised by the
petitioner have been dealt with. It is submitted that under the
Bombay Provincial Municipal Corporations Act, 1949 as well as the
Ahmedabad Municipal Corporation Octroi Rules, there is no authority
vested in the respondents to make reassessment.
3. In
the circumstances, issue notice returnable on 04th
February, 2011. Direct Service is permitted.
(
Harsha Devani, J. )
(
H.B. Antani, J. )
hki
Top