Gujarat High Court Case Information System
Print
SCA/1448/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1448 of 2010
=========================================================
BAKEWELL
BISCUITS PVT LTD - Petitioner(s)
Versus
MAMLATDAR
& 4 - Respondent(s)
=========================================================
Appearance
:
MR.DIPAK
B PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/02/2010
ORAL
ORDER
Heard
Mr.D.B. Patel, learned
advocate for the petitioner.
As
the licence issued by the competent authority at Annexure-C and the
order dated 25th January 2010 are subject matter of final
hearing, the matter is required to be admitted.
Hence,
Rule.
The
matter is admitted on account of the earlier order dated 08th
October 2009 passed by this Court (Coram : Ravi R. Tripathi, J) in
Special Civil Application
No.9084 of 2009 preferred by the petitioner
herein.
Prima
facie, this Court is of the opinion that the competent authority has
considered the pros and cons of the matter and issued the aforesaid
licence and granted sanction to the respondent
No.3. Apart from the same, it transpires that the respondent
No.3 has made huge investment in establishing the said agency and if
the interim relief as prayed for is granted, the respondent
No.3 will suffer an irreparable loss.
In
view of the above, the interim relief is not required to be granted
at this stage and the same is refused accordingly.
(K.S.
Jhaveri, J)
Aakar
Top