Gujarat High Court
Ishwarbhai vs Commissioner on 30 August, 2010
Gujarat High Court Case Information System
Print
SCA/9663/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9663 of 2010
=========================================
ISHWARBHAI
KARSHANBHAI ANJARIYA - Petitioner(s)
Versus
COMMISSIONER
FOOD AND DRUGS CONTROL ADMINIS - Respondent(s)
=========================================
Appearance :
MS
BANNA S DUTTA for
Petitioner(s) : 1,
MR JK SHAH, AGP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/08/2010
ORAL
ORDER
Heard learned
Advocate Ms.Banna S.Datta for the petitioner.
2. Learned
Advocate for the petitioner vehemently submitted that the Tribunal
has committed en error in dismissing Appeal No.201 of 2007 filed by
the petitioner by judgment and order dated 28.04.2010, whereby the
Tribunal refused to interfere with the orders passed by the authority
dated 18.01.2007 and 19.03.2007.
3. Despite her
vehemence and strenuous submissions, she could not convince this
Court that the matter requires any interference at the hands of this
Court. Hence, the petition fails and the same is dismissed.
(Ravi R.Tripathi, J.)
*Shitole
Top