Gujarat High Court Case Information System
Print
SCA/1898/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1898 of 2009
=========================================================
INDUS
TOWERS LTD - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner.
MR SUNIT SHAH, GOVERNMENT PLEADER for Respondent(s) :
1 - 2.
NOTICE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr.Mehta for the petitioner and learned Government
Pleader Mr.Shah for the State.
There
is consensus amongst the learned advocates for the parties that a
date shall be worked out for a meeting of representative of the
petitioner with the Chief Secretary on a convenient date where the
parties will put forward their case, without prejudice to the rights
and contentions of all the parties and try to work out a viable
solution to the issue. This exercise shall be undertaken during the
summer vacation of the Court. The matter would stand adjourned to
24th June, 2009. In the meantime, the oral statement made
earlier by the learned Additional Advocate General that the
Government Resolution dated 11.12.2008 will not be implemented, will
continue to operate till the next adjourned date in respect of the
petitioner. To make it more explicit, it would be open for the
operators similarly situated to the petitioner to accept and act by
the said Government Resolution dated 11.12.2008.
[A.L.Dave,J.]
[S.R.Brahmbhatt,J.]
(patel)
Top