Gujarat High Court Case Information System
Print
SCA/8754/1997 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8754 of 1997
With
SPECIAL
CIVIL APPLICATION No. 3983 of 1994
With
SPECIAL
CIVIL APPLICATION No. 13018 of 1994
With
CIVIL
APPLICATION No. 970 of 2001
In
SPECIAL CIVIL APPLICATION No. 8754 of 1997
With
CIVIL
APPLICATION No. 11705 of 2000
In
SPECIAL CIVIL APPLICATION No. 3983 of 1994
With
MISC.CIVIL
APPLICATION No. 1863 of 1994
In SPECIAL CIVIL
APPLICATION No. 3983 of
1994
=========================================================
KANDLA
PORT STEVEDORS ASSOCIATION & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1 - 2.
MR DHAVAL G NANAVATI for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 - 3.
MR DHAVAL D VYAS
for Respondent(s) : 2 - 3.
MR RJ OZA for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/11/2010
ORAL
ORDER
1. I have heard learned
Counsel for the parties.
2. From the documents
on record, it emerges that, with a common consensus, a new policy for
granting licenses for stevedoring has been formulated in the year,
2010, which is governed by the Kandla Port (Licensing of Stevedore)
Regulations, 1988. If, the petitioners are desirous of getting such
license and or renewal, if so permitted, shall apply to the Port
Trust, as and when such applications are called for. Learned Counsel
for the Kandla Port Trust submitted that, if such an application is
made, same shall be considered in accordance with the rules,
regulations, provisions and policies of the Port Trust.
3. In view of the
above, these petitions are disposed of. Notice in each petition is
discharged.
4. Since, the main
matters are disposed of, civil applications shall not survive, they
also stand disposed of, accordingly. Notice / Rule in respective
application, is discharged.
(AKIL
KURESHI, J.)
Umesh/
Top