Gujarat High Court High Court

Kajal vs State on 22 October, 2010

Gujarat High Court
Kajal vs State on 22 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13682/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13682 of 2010
 

 
 
=========================================================

 

KAJAL
GYMKHANA PVT LTD & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PUSHPADATTA VYAS for
Petitioner(s) : 1 - 2. 
MS JIRGA ZAVERI AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/10/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Vyas on behalf of petitioner, learned AGP Ms.
Jirga Zaveri appearing for respondent state authority.

Learned
advocate Mr. Vyas relying upon averment made in para 5 of present
petition that by respondent no. 2 and 4 and subordinate staff, oral
threats were given for closure of activity and premises and frequent
interference was there in recent past including lastly on twenty
third September. Such vague statement can not be relied upon because
there is no specific Raid carried out by respondent authority in
respect to petitioner club and there is no criminal complaint lodged
by respondent against present petitioner.

Therefore,
at this stage, this petition is considered to be pre-mature because
no action is taken by respondent authority against present
petitioner club. Therefore, as and when such occasion arise, it is
open for petitioner to approach appropriate forum in accordance with
law.

In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.

(H.K.RATHOD,
J)

asma

   

Top