Gujarat High Court Case Information System
Print
SCA/1467/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1467 of 2010
=============================================
GUJARAT
LUXURY CAB OWNERS' ASSOCIATION, THROUGH CHAIRMAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
RAMKRISHNA B DAVE for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
this petition, under the caption of Public Interest Litigation, the
Association of Gujarat Luxury Cab Owners have challenged the order
dated 30.08.2007 whereby a higher rate of tax of maxi cabs has been
imposed. From the pleadings made by the petitioners, it will be
evident that the Gujarat Luxury Cab Owners have formed the
Association in their own interest to challenge the tax imposed on
individuals, and thereby the petition is in their personal interest,
and cannot be stated to be in the interest of public.
For
the aforesaid reason, we dismiss the writ petition, but no costs.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top