Gujarat High Court High Court

Junagadh vs Hayeshbhai on 12 August, 2008

Gujarat High Court
Junagadh vs Hayeshbhai on 12 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5133/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5133 of 2008
 

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

 

JUNAGADH
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

HAYESHBHAI
N GADA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 
MR CHETAN P PANDYA for Respondent(s) : 1, 
MR
PRANAV M RAVAL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

By
way of filing this petition under Article 227 of the Constitution of
India, petitioner Junagadh Municipal Corporation has prayed for an
appropriate writ, direction or order, quashing and setting side the
judgment and order passed by the learned Principal Judge, Junagadh,
dated 3.01.2006 passed in Municipal Appeal No.49 of 2005 as well as
the order passed in Regular Miscellaneous Appeal No.50 of 2007 dated
31.08.2007 by the learned District Judge, Junagadh.

Considering
the decision of the learned Single Judge of this Court in the case of
Muljibhai

Champaklal
Shah v. State of Gujarat
reported in 1995(2) GLH ? 442, holding
that the Municipality or its Officers have no power to levy penalty
except upon conviction of the person charged with evasion of octroi,
it cannot be said that both the Courts below have committed any
error. Hence, no interference is called for by this Court in
exercise of power under Article 227 of the Constitution of India.
Hence, present petition is required to be dismissed accordingly it is
dismissed. Notice is discharged.

[
M. R. SHAH, J.]

bdd.

   

Top