Gujarat High Court High Court

B vs Board on 7 September, 2010

Gujarat High Court
B vs Board on 7 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9343/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9343 of 2008
 

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


 

B
M ROADLINES (P) LIMITED - Petitioner(s)
 

Versus
 

BOARD
OF TRUSTEES OF PORT OF KANDLA & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
DEVANG NANAVATI FOR NANAVATI & NANAVATI
for Petitioner(s) : 1, 
MR
DHAVAL D VYAS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/09/2010 

 

 
 
ORAL
ORDER

Heard
the learned Advocates for the respective parties.

In
the facts and circumstances of the case, it is hereby ordered that
the petitioner will approach the respondent authority viz.,
respondent No.2 on or before 17/09/2010 and prior to that the
respondent authority will supply to the petitioner, the materials /
grounds on which the respondent authority are considering the issue
of lease renewal application.

At
the time of deciding the issue of renewal application, the petitioner
will be permitted to produce all the documents with an opportunity of
hearing.

In
the meantime, the temporary structure put up by the petitioner will
not be disturbed. However, the petitioner will not continue to
operate from the said disputed land upto 24/09/2010. It is clarified
that the authority will decide the renewal of lease application
afresh, without being influenced by the earlier order of non-renewal
of lease, within a period of two weeks from the date of receipt
thereof i.e. on or before 24/09/2010.

With
the above directions, the petition stands disposed of.

(K
S JHAVERI, J.)

sompura

   

Top