Gujarat High Court Case Information System
Print
CA/4078/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 4078 of 2011
In
SPECIAL
CIVIL APPLICATION No. 15145 of 2010
=========================================================
DAKSHIN
GUJARAT NIRA TADGOL GRAMUDYOG SANGH THROUGH & 4 - Petitioner(s)
Versus
SUPERINTENDENT
& 5 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1 - 3, 5,
MR
PREMAL R JOSHI for Respondent(s) : 4,
MR DHAVAL D VYAS for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/04/2011
ORAL
ORDER
1. Today
Mr.Joshi, learned advocate for respondent Board has submitted that
the board has received the application from the petitioner which is
under process and within short time with appropriate remarks, it
would be forwarded to licensing authority whereupon the licensing
authority may take appropriate decision. Hence, stand over
to 13 th April, 2011.
2. In
the meanwhile the board shall forward petitioner’s application with
appropriate remarks to the licensing authority and licensing
authority shall pass necessary orders keeping in focus the request
made by the petitioner. The order that may be passed by the licensing
authority shall be placed on record on or before 11 th
April, 2011.
3. Stand
over to 13 th April, 2011.
The operation of the earlier order dated 31st March, 2011
is extended until 13th April, 2011.
(K.M.THAKER,
J.)
Amit
Top