Gujarat High Court High Court

Hotel vs State on 19 February, 2010

Gujarat High Court
Hotel vs State on 19 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15038/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 15038 of 2006
 

In


 

LETTERS
PATENT APPEAL No. 1624 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 853 of 1991
 

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

HOTEL
GURU PRERANA,THROUGH ITS PROPRIETOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT,THROUGH SPECIAL SECRETARY & 3 - Respondent(s)
 

=========================================
 
Appearance :
 

Mr.
S.K. Jhaveri for Petitioner(s) :
1, 
Ms. T.K. Patel AGP for Respondent(s) : 1, 
MR DILIP B RANA
for Respondent(s) : 3, 
MR PJ MEHTA for Respondent(s) :
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of the interim order already passed on 16.4.2007, no further
order is required to be passed. Civil Application stands disposed
of. Let Letters Patent Appeal No.1624 of 2006 be listed on 16.3.2010.

[S.J.

Mukhopadhaya, C.J.]

(Anant
S. Dave, J.)

(swamy)

   

Top