Gujarat High Court High Court

Janta vs Bharat on 24 November, 2010

Gujarat High Court
Janta vs Bharat on 24 November, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14792/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14792 of
2010 
=========================================================

 

JANTA
AUTOMOBILES - THROUGH PARTNER ABDUL RAHEMAN AHMEDBHAI - Petitioner(s)
 

Versus
 

BHARAT
SANCHAR NIGAM LIMITED - OFFICE OF THE GENERAL MANAGER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.DIPAK
B PATEL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 24/11/2010 

 

ORAL
ORDER

1. Petitioner has
approached this Court on an apprehension that the petitioner
partnership may be disqualified by the respondent BSNL, from seeking
franchise on the ground that more than one applications were made in
the same zone. It is the case of the petitioner that partners of
partnership firms are distinct and different from another partnership
firm called ‘Janta Automobile HP Petrol Pump Dealers’. However, there
is nothing on the record to suggest that the petitioner has ever been
blacklisted or held ineligible or disqualified for applying for such
a franchise. So far, admittedly, no final decision, with respect to
other applicants have been taken by the respondent.

2. In the result this
petition is found to be premature and DISPOSED of at
this stage, with a liberty to the petitioner to file a fresh
petition, in case the petitioner is aggrieved by the final decision
of the respondent.

(AKIL
KURESHI, J.)

Umesh/

   

Top