IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 14995 of 2004
--------------------------------------------------------------
LARSEN & TOUBRO LTD.
Versus
REGIONAL TRANSPORT AUTHORITY
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 14995 of 2004
MR BR GUPTA for Petitioner No. 1
MR PD BHATE, AGP for Respondent No. 1
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE M.R. SHAH
Date of Order: 29/11/2004
ORAL ORDER
In response to the notice issued by this Court,
Shri Bhate, Learned AGP appears and under instructions
from his client Mr.J.R.Patel, Motor Vehicle Prosecutor,
RTO, Surat and on behalf of the Transport Commissioner,
Ahmedabad makes a statement that as on today, the
equipment in question is not detained and before even
detaining the said equipment, necessary procedure will be
followed in accordance with law. In view of the
aforesaid statement, the present petition is premature
and as on today, there is no cause of action. Hence, the
present petition is not entertained. The petition is
accordingly disposed of. Notice discharged.
(M.R.Shah, J)
jitu