Gujarat High Court High Court

Pankajkumar vs State on 14 September, 2010

Gujarat High Court
Pankajkumar vs State on 14 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9876/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9876 of 2010
 

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

 

PANKAJKUMAR
HEMCHANDBHAI SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL M BAROT for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
UNSERVED-REFUSED
(N) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 14/09/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Dhaval M. Barot for petitioner and learned AGP
Mr. AL Sharma for respondent State Authority. Notice issued to
respondent No. 3 on 20th August, 2010 by making it
returnable on 14th September, 2010 has been refused by
respondent No.3, as per endorsement shown by registry in cause list.
Affidavit of service which has been refused by respondent NO.3 is
also placed on record by one Shri Solanki Rashmikant Hemchandrabhai.
Learned advocate Mr.Barot submitted that at present, petitioner is
running fair price show which was allotted to him and order passed by
revisional authority, till date, not implemented against petitioner.

In
light of these facts and considering submissions made by both learned
advocates appearing for respective parties, question involved in this
petition would require detailed examination. Hence, Rule. Meanwhile,
it is directed to respondents to maintain status quo in respect to
possession of Fair Price Shop as well as running of fair price shop
by petitioner till matter is finally decided by this court.

(H.K.Rathod,J.)

Vyas

   

Top