Gujarat High Court High Court

Pravin vs Union on 15 February, 2011

Gujarat High Court
Pravin vs Union on 15 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1557/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 1557 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 983 of 2011
 

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

PRAVIN
MAVJI NAGDA - Applicant(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR NV
ANJARIA for
Applicant(s) : 1, 
MR PS CHAMPANERI for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/02/2011 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. By
this application, the applicant seeks a direction to the respondents
to grant Customs House Agent Licence to the petitioner without having
to clear the examination in additional subjects and to dispose of the
application/pending application of the petitioner for grant of
licence treating the petitioner at par with applicants who had
qualified under the Customs House Agent Licensing Regulations, 1984,
subject to the petitioner fulfilling the other requirements under the
Regulations.

2. Heard
Mr. Nilay Anjaria, learned advocate for the applicant and Mr. P.S.
Champaneri, learned Assistant Solicitor General appearing on behalf
of the respondent no.1.

3. Rule
returnable on 24th February, 2011. Mr. P.S. Champaneri,
learned Assistant Solicitor General waives service of rule on behalf
of respondent no.1.

4. Having
regard to the submissions advanced by the learned advocates for the
parties as well as in the light of the judgment and order dated 1st
October, 2010 rendered by this Court in Special Civil Application
No.6151 of 2010, by way of interim relief, the respondents are
directed to consider the grant of Customs House Agent License to the
applicant without having to clear the examination in additional
subjects. The respondent no.3 is directed to dispose of the
application/pending application of the applicant for grant of
licences treating the applicant on a par with the applicants who had
qualified under the Customs House Agents Licensing Regulations, 2004,
subject to his fulfilling the other requirements under the
Regulations.

5. Direct
Service is permitted.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top