Gujarat High Court High Court

Appearance: vs Unknown on 5 September, 2011

Gujarat High Court
Appearance: vs Unknown on 5 September, 2011
Author: Kshitij R.Vyas,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 2958 of 1996




     --------------------------------------------------------------
     ATUL OILCAKE INDUSTRIES LTD
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
          MR DM THAKKAR for Petitioner


     --------------------------------------------------------------


CORAM : MR.JUSTICE K.R.VYAS
     Date of Order: 08/07/97


ORAL ORDER

Having heard Mr. D.M.Thakkar for the petitioner
at length, I see no reason to interfere as in my view the
authorities below have considered the case on the basis
of the explanation offered by the petitioner. The
authorities have recorded a finding that the petitioner
has committed the irregularities as alleged in the show
cause notice. The said finding of fact cannot be
challenged in a petition under Article 227 of the
Constitution of India. There being no substance in the
petition, it is rejected.

(K.R.Vyas,J)