Gujarat High Court High Court

Suo vs State on 17 June, 2010

Gujarat High Court
Suo vs State on 17 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4857/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 4857 of 2009
 

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


 

SUO
MOTU - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================
 
Appearance : 
SUO
MOTU for Petitioner(s) : 1, 
MR TUSHAN MEHTA, ADDITIONAL ADVOCATE
GENERAL for  Respondent(s) : 1, 3, 
None for Respondent(s) :
2, 
NANAVATI ASSOCIATES for Respondent(s) : 4, 
MR NACHIKET A
DAVE for Respondent(s) : 5, 
MR BHUSHAN B OZA for Respondent(s) :
6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/06/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
appearing on behalf of 5th respondent states that State
through its agency has not inspected his Hukka bar and he raises
doubt with regard to the report submitted by the State.

Learned
Additional Advocate General Mr. Tushar Mehta is directed to get the
Hukka bars inspected properly through its agency and inform the Court
if any one or other Hukka bar is running in contravention of the Act
and the Rules framed thereunder or the guidelines issued by the
State, including Notification dated 10.10.2009.

Post
the matter on 12.7.2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top