Gujarat High Court High Court

Mahendra vs General on 6 December, 2010

Gujarat High Court
Mahendra vs General on 6 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14480/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14480 of 2010
 

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

 

MAHENDRA
ABSORBENT COTTON WOOLINDUSTRIES - Petitioner(s)
 

Versus
 

GENERAL
MANAGER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for MR PK PANCHOLI
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

Learned Advocate for
the petitioner moves draft amendment. The same is allowed.

Heard learned Advocate
Mr.M.B.Gandhi for learned Advocate Mr.P.K.Pancholi for the
petitioner.

2. Learned Advocate for
the petitioner vehemently assailed the action of the GSFC by saying
that GSFC is not supplying the necessary details to the petitioner.

3. It is not in dispute
that the possession of the property was taken as back as o
07.10.2006. Since then, except writing letters, the petitioner has
chosen not to do anything.

4. Learned Advocate for
the petitioner relied upon a decision of this Court in SCA No.5089 of
2010 with SCA No.4738 of 2010 dated 05.05.2010.

5. On perusal of the
same, the Court finds that the aforesaid decision is not applicable
to the facts of the present case.

6. The petition is
dismissed on the ground of delay and laches on the part of the
petitioner.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top