Gujarat High Court Case Information System
Print
LPA/1172/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1172 of 2008
In
SPECIAL
CIVIL APPLICATION No. 30143 of 2007
WITH
CIVIL
APPLICATION NO.12061 OF 2008
==========================================
NARENDRAKUMAR
KANTILAL GANDHI - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance :
MR
DILIP B RANA for Appellant(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
ORDER
IN L.P.A. NO.1172 OF 2008 :
Mr.D.B.Rana,
learned counsel for the appellant states that, without challenging
the order of the learned Single Judge, the petitioner is ready and
willing to pay market fees in respect of the transactions under which
the petitioner had sold the goods within the market area of
respondent No.2 ? Market Committee. Mr.Rana further states that
the petitioner has given the break up of such transactions in
Annexure ?SB?? to this appeal memo. Mr.Rana also states that the
petitioner will, accordingly, make an application to respondent No.2
? Market Committee for refund of the fees in respect of the
transactions under which the petitioner had sold the goods outside
the market area and such application will be made under Rule 49(1)(i)
of the Gujarat Agricultural Produce Market Rules, 1965.
In
view of the above statements, we dispose of this appeal with a
direction to the Agriculture Produce Market Committee, Vadhvan,
respondent No.2 herein, to consider the petitioner’s application in
accordance with the Rules. The appeal is, accordingly, disposed of.
ORDER
IN CIVIL APPLICATION NO.12061 OF 2008
:
Since
the Appeal is disposed of, Civil Application also stands disposed of.
Direct
service is permitted.
[M.S.SHAH,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top