Gujarat High Court Case Information System
Print
SCA/12758/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12758 of 2011
=================================================
M/S
AMIT K DEDHIA - Petitioner(s)
Versus
UNION
OF INDIA THRO SECRETARY & 2 - Respondent(s)
=================================================
Appearance
:
MR SUJAY KATAWALA
WITH MR
DHAVAL SHAH for Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 02/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the petitioner stated that the petitioner is not pressing prayer
17(A) pertaining to the question of validity of Regulation 21 of the
Customs House Agent Licensing Regulations, 2004. He, however,
submitted that the impugned order is passed in exercise of powers
under Regulation 21 of the said Regulations prohibiting the
petitioner from carrying out his activities as Customs House Agent
without hearing the petitioner and despite request even the post
decisional hearing is not granted.
Issue
notice returnable on 16.9.2011.
Direct
service to respondent No.2 is permitted.
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top