Gujarat High Court Case Information System
Print
SCA/14480/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14480 of 2010
=========================================================
MAHENDRA
ABSORBENT COTTON WOOLINDUSTRIES - Petitioner(s)
Versus
GENERAL
MANAGER - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for MR PK PANCHOLI
for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 06/12/2010
ORAL
ORDER
Learned Advocate for
the petitioner moves draft amendment. The same is allowed.
Heard learned Advocate
Mr.M.B.Gandhi for learned Advocate Mr.P.K.Pancholi for the
petitioner.
2. Learned Advocate for
the petitioner vehemently assailed the action of the GSFC by saying
that GSFC is not supplying the necessary details to the petitioner.
3. It is not in dispute
that the possession of the property was taken as back as o
07.10.2006. Since then, except writing letters, the petitioner has
chosen not to do anything.
4. Learned Advocate for
the petitioner relied upon a decision of this Court in SCA No.5089 of
2010 with SCA No.4738 of 2010 dated 05.05.2010.
5. On perusal of the
same, the Court finds that the aforesaid decision is not applicable
to the facts of the present case.
6. The petition is
dismissed on the ground of delay and laches on the part of the
petitioner.
(Ravi
R.Tripathi, J.)
*Shitole
Top