Gujarat High Court Case Information System
Print
SCA/16328/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16328 of 2003
=========================================================
NARENDRABHAI
BHANJIBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
SK PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 02/02/2010
ORAL
ORDER
1. Mr.
S.K. Patel, learned advocate for the petitioner, has placed on record
a copy of the Circular dated 09.06.2008 issued by the Forest and
Environment Department, Government of Gujarat, wherein, the
clarification regarding the authorities competent to permit transfer
or relocation of a unit for conversion of timber has been given. He
has submitted that in view of the above Circular, issued by the
respondent-Government, he does not press this petition but, a liberty
may be granted to the petitioner to prefer appropriate application
before the respondent-authority in view of the said clarification.
2. Heard
learned advocate for the petitioner. In view of the statement made by
the petitioner, this petition stands disposed of as not pressed.
However, the petitioner shall be at liberty to prefer an application
before the respondent-authority on the basis of the said
clarification issued by the Government vide Circular dated
09.06.2008. If any such application is preferred by the petitioner,
the respondent-authority shall consider the same on merits in
accordance with law and on the basis of the Circular dated
09.06.2008. It is made clear that this Court has not examined the
matter on merits. The petition stands disposed of accordingly. Rule
is discharged. Interim relief, if any, stands vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top