Gujarat High Court Case Information System
Print
LPA/215220/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2152 of 2007
In
SPECIAL
CIVIL APPLICATION No. 9958 of 2007
=========================================================
SUBHASH
DALCHAND JAIN - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for Appellant(s) :
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2,
MR
HR PRAJAPATI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 28/07/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
Appeal arises from the application made by the appellant for licence
to run Fair Price Shop at village Dindoli, Taluka Chauryasi, District
Surat. The application made by the appellant was rejected on the
ground that he was residing with his father and that his father
possessed licence as kerosene vendor.
Mrs.Pahwa
has appeared for the appellant. She has submitted that licence to run
Fair Price Shop at village Dindoli has been given to the respondent
no.4. In the relevant scheme, it is educated unemployed alone who are
entitled to such licence. The respondent no.4 was, at the relevant
time, serving as a teacher. Nevertheless, she was granted licence.
Today also, she is serving as teacher.
Mrs.Pahwa
seeks time to satisfy this Court that respondent no.4 was not
unemployed at the relevant time and that today also she is serving as
a teacher. S.O. to 8th August, 2008.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
pathan
Top