Gujarat High Court High Court

Commissioner vs Unknown on 31 May, 2011

Gujarat High Court
Commissioner vs Unknown on 31 May, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/MCA/1470/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


MISC.CIVIL
APPLICATION  No 1470 of 2011
 


 


 
	  
	  
		 
			 

In
			MISC.CIVIL APPLICATION no  722 of 2011
		
	

 

 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

COMMISSIONER
			OF FISHERIES  &  4....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

WINDSON
			ENTERPRISE THRO POWER OF ATTORNEY....Opponent(s)
		
	

 

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

Appearance:
 

GOVERNMENT
PLEADER for the PETITIONER(s) No. 1
 

MR
ASHISH M DAGLI as ADVOCATE for the Opponent(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 31/05/2011
 


 

 


ORAL
ORDER

This is an application for
extension of time in deciding the representation preferred by the
original petitioner. It appears that vide order dated 29.3.2011
learned Single Judge of this Court directed the Commissioner of
Fisheries to consider representation dated 3.3.2010 along with the
representation made on 17.2.2010 to the Minister, Fisheries and
earlier representation of 22.6.2009 as early as possible on
31.5.2011. It is submitted that due to administrative exigency the
representations have not been yet decided. The authorities have
prayed for some more time. In the interest of justice, the time to
consider the representation as ordered earlier vide order dated
29.3.2011 is extended further upto 31.7.2011. It is expected of the
concerned authorities that by this period of time, the
representations must be decided in accordance with law as earlier
directed by the Hon’ble Court. As soon as the representations are
decided, the same shall be communicated to the petitioner. The
application stands disposed of.

(J.

B. PARDIWALA, J.)

sudhir

Page
2 of 2

   

Top