Gujarat High Court High Court

Gautam vs State on 9 December, 2010

Gujarat High Court
Gautam vs State on 9 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15285/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 

SPECIAL
CIVIL APPLICATION No. 15285 of 2010
 

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

GAUTAM
SALT INDUSTRIES THRO'DIRECTOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR KIRTIDEV R DAVE for
Petitioner(s) : 1,MR RAHUL K DAVE for Petitioner(s) : 1, 
MS
MANISHA NARSINGHANI, AGP
for Respondent(s) : 1, 2 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 09/12/2010 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr. Dave for the petitioner.

2.0 On
the ground of delay and laches, this petition is not entertained.

2.1 At
the request of learned advocate for the petitioner it is
clarified that, non-entertainment of this petition is not to be
construed to mean that the petitioner is debarred from making an
application in accordance with law to the authorities for grant of
lease. In the event, the petitioner makes any such application, the
authorities shall consider the same in accordance with law and pass
appropriate orders thereon.

[
Ravi R. Tripathi, J. ]

hiren

   

Top