Gujarat High Court High Court

Ashok vs State on 24 May, 2010

Gujarat High Court
Ashok vs State on 24 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6456/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6456 of 2010
 

					        With 
	        SPECIAL
CIVIL APPLICATION No. 6457 of 2010
 

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

 

ASHOK
HARIDAS LAL  - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT AND ANOTHER  - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR  for
Petitioner. 
MR JASVANT SHAH, AGP  for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/05/2010 

 

 
 
COMMON
ORAL ORDER

Amendment
is allowed.

The
petitioner is before this Court being aggrieved by order dated
19.5.2010 issued by the Prohibition and Excise Department, cancelling
the health permit held by the petitioner.

The
learned advocate for the petitioner submitted that the order is bad
in law inasmuch as though on 17.5.2010 the authority had granted
time upto 26.5.2010, the order is passed on 19.5.2010 cancelling the
health permit.

Having
gone through the show-cause-notice dated 11.5.2010, the application
for time dated 17.5.2010 and the order dated 19.5.2010, this Court is
of the opinion that no interference is warranted at the hand of this
Court. However, taking into consideration the submission made by
learned advocate for
the petitioner that the health permit held by the petitioner was
issued from Jamnagar and not from Ahmedabad after taking into
consideration the relevant medical certificates, it is clarified at
the request of learned advocate for the petitioner that, in the
event, the petitioner approaches for grant of fresh health permit,
the authority will consider that application strictly in accordance
with law and on its own merits, and after taking into consideration
the medical opinion and will decide to grant or not to grant the
health permit, without being influenced by the order dated 19.5.2010
and without being influenced by the fact that this Court has not
entertained the present petition against that order.

At
the request of learned advocate for the petitioner, it is directed
that the application, if any, filed by the petitioner for grant of
fresh health permit be considered, as expeditiously as possible, and
preferably within three weeks from the date of receipt of the
application.

With
these observations, the petitions are disposed of. Direct service is
permitted.

(
Ravi R.Tripathi, J. )

syed/

   

Top