Gujarat High Court High Court

Bhavani vs State on 15 July, 2010

Gujarat High Court
Bhavani vs State on 15 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8062/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8062 of 2010
 

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

 

BHAVANI
ENTERPRISE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UTPAL M PANCHAL for
Petitioner(s) : 1, 
MR AMIT PATEL, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/07/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

Page
26 a letter dated 31st December 2009 is received from
Geologist, Surat intimating the petitioner to deposit 25% amount as
per condition of tender. Thereafter, amount has been deposited by
petitioner, even though, work order has not been issued by
respondents and demand of royalty pass is also not considered.
Therefore, petitioner made a request to Geologist, Surat by letter
dated 28th January 2010, Page 33, Annexure ‘E’. Copy
thereof is also sent to District Collector, Surat.

Learned
advocate Mr. Panchal submitted that this request of petitioner is
remained as it is and no answer is given by respondents till date,
therefore, petitioner is sufferer because after depositing 25% amount
as well as certain facilities and required equipments have been
already purchased by petitioner.

Therefore,
in light of this background, it is directed to respondent No.3
Commissioner of Geology and Mines, Udyog Bhavan, Block-A, Gandhinagar
or any other competent authority who can examine such application
dated 28th January 2010 preferred by petitioner and
consider it and also examine the grievance of petitioner keeping in
mind facts and circumstances of the case and pass appropriate
reasoned order in accordance with law within a period of one month
from the date of receiving copy of present order and communicate the
decision to petitioner immediately.

In
view of above observation and direction, present petition is disposed
of by this Court without expressing any opinion on merits.

Direct
service is permitted.

[H.K.

RATHOD, J.]

#Dave

   

Top