Gujarat High Court
Hotel vs State on 19 February, 2010
Gujarat High Court Case Information System
Print
CA/15038/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 15038 of 2006
In
LETTERS
PATENT APPEAL No. 1624 of 2006
In
SPECIAL CIVIL APPLICATION No. 853 of 1991
=========================================
HOTEL
GURU PRERANA,THROUGH ITS PROPRIETOR - Petitioner(s)
Versus
STATE
OF GUJARAT,THROUGH SPECIAL SECRETARY & 3 - Respondent(s)
=========================================
Appearance :
Mr.
S.K. Jhaveri for Petitioner(s) :
1,
Ms. T.K. Patel AGP for Respondent(s) : 1,
MR DILIP B RANA
for Respondent(s) : 3,
MR PJ MEHTA for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the interim order already passed on 16.4.2007, no further
order is required to be passed. Civil Application stands disposed
of. Let Letters Patent Appeal No.1624 of 2006 be listed on 16.3.2010.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
Top