Gujarat High Court Case Information System
Print
LPA/369/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 369 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10124 of 2000
=========================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
ADITYA
DECOR PVT.LTD. - Respondent(s)
=========================================
Appearance :
Ms. Trusha K
Patel, Assistant GOVERNMENT PLEADER for the
Appellants.
MR AB MUNSHI for the
Respondent.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
From
the impugned order of the learned Single Judge, it will be evident
that when the Court issued notice, directed the 1st respondent to
decide representation of the respondent writ petitioner dated 13th
June, 2002. Considering the notice dated 12th August, 2000 served on
the respondent writ petitioner, the Collector thereafter informed the
learned counsel that as in another matter the appellant is intending
to move before the Division Bench it was not possible to decide the
representation. But such view was not accepted by the learned Single
Judge. In view of the fact that the appellants have already given
notice on the respondent writ petitioner on 12th August, 2000, they
are duty bound to decide the representation which was preferred by
the respondent writ petitioner. We find no infirmity in the said
order dated 19th October, 2000 passed by the learned Single Judge.
The appeal is accordingly dismissed.
(S.J.Mukhopadhaya,C.J.)
(Anant
S.Dave,J)
***darji
Top