Gujarat High Court High Court

Sadiqbhai vs Additional on 26 October, 2010

Gujarat High Court
Sadiqbhai vs Additional on 26 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14088/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14088 of 2010
 

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

 

SADIQBHAI
ABDULRAHIM KALU - Petitioner(s)
 

Versus
 

ADDITIONAL
DIRECTOR (APPEAL AND FLYING SQUAD) - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Petitioner(s) : 1, 
MR AMIT PATEL, AGP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/10/2010 

 

ORAL
ORDER

Heard
learned advocate Mr. M.A. Kharadi appearing on behalf of petitioner.

In
this petition, though, State Government is a party respondent,
but, copy of present petition along with all annexures is not served
to Office of Government Pleader by learned advocate Mr. Kharadi,
therefore, let learned advocate Mr. Kharadi may supply the copy of
present petition with all annexures to learned AGP who will appear in
this matter on behalf of respondent State Authority.

In
this matter, petitioner has challenged seizure memo dated 2nd
October 2010. Thereafter, show-cause notice has been served to
petitioner dated 7th October 2010. After receiving such
show-cause notice from respondent, on 11th October 2010,
reply is submitted by petitioner to respondent authority, but, till
date, no decision is taken by respondent authority. Therefore,
present petition is filed by petitioner.

In
view of these facts, contentions, which are raised in present
petition, have been raised in reply by petitioner while opposing
show-cause notice served to petitioner, therefore, it is directed to
respondent authority who has issued show-cause notice to consider
reply submitted by petitioner and examine all the contentions which
are raised by petitioner and thereafter to pass appropriate reasoned
order in accordance with law within a period of one month from the
date of receiving copy of present order and communicate decision to
petitioner immediately.

Learned
advocate Mr. Kharadi submitted that by seizure memo dated 2nd
October 2010, the truck of the petitioner has been seized, which
having adverse effect in the business of petitioner and ensuring
Diwali Vacation, truck is required to be utilised by petitioner in
business. Therefore, let petitioner may file appropriate interim
application before respondent authority, who has issued show-cause
notice, within a period of one week from today.

As
and when respondent authority received such application from
petitioner in respect of prayer of releasing truck which has been
seized by respondent authority by issuing seizure memo dated 2nd
October 2010, it is directed to respondent authority to consider it
and thereafter to pass appropriate reasoned order in accordance with
law within a period of one week from the date of receiving such
application for interim relief and communicate such decision to
petitioner immediately.

In
view of above observation and direction, present petition is disposed
of by this Court without expressing any opinion on merits.

Direct
service is permitted.

[H.K.

RATHOD, J.]

#Dave

   

Top