Gujarat High Court
Leo vs Gujarat on 23 July, 2008
Gujarat High Court Case Information System
Print
SCA/23920/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 239 of 2008
=========================================================
LEO
ROAD EQUIPMENTS PVT. LTD. - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENTCORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SJ GAEKWAD for
Petitioner(s) : 1,
MR NV ANJARIA for Respondent(s) : 1,
MR
DHAVAL G NANAVATI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 23/07/2008
ORAL
ORDER
Mr.Gaekwad,
learned Counsel for the petitioner, states that as the notice under
Gujarat Public Premises (Eviction of Unauthorized Occupants) Act,
1972 has been issued, the petitioner shall show cause to the
authority and shall raise all contentions available before the
authority and, therefore, he doe not press the present petition at
this stage.
Permission
granted. Disposed of as not pressed. If the order is passed adverse
to the petitioner by the competent Authority, the petitioner may
resort to appropriate remedy under the law.
23.7.2008 (Jayant
Patel, J.)
vinod
Top