Gujarat High Court High Court

Narendrakumar vs State on 15 October, 2008

Gujarat High Court
Narendrakumar vs State on 15 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1172/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1172 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 30143 of 2007
 

WITH
 

CIVIL
APPLICATION NO.12061 OF 2008
 

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


 

NARENDRAKUMAR
KANTILAL GANDHI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==========================================
 
Appearance : 
MR
DILIP B RANA for Appellant(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

ORDER
IN L.P.A. NO.1172 OF 2008 :

Mr.D.B.Rana,
learned counsel for the appellant states that, without challenging
the order of the learned Single Judge, the petitioner is ready and
willing to pay market fees in respect of the transactions under which
the petitioner had sold the goods within the market area of
respondent No.2 ? Market Committee. Mr.Rana further states that
the petitioner has given the break up of such transactions in
Annexure ?SB?? to this appeal memo. Mr.Rana also states that the
petitioner will, accordingly, make an application to respondent No.2
? Market Committee for refund of the fees in respect of the
transactions under which the petitioner had sold the goods outside
the market area and such application will be made under Rule 49(1)(i)
of the Gujarat Agricultural Produce Market Rules, 1965.

In
view of the above statements, we dispose of this appeal with a
direction to the Agriculture Produce Market Committee, Vadhvan,
respondent No.2 herein, to consider the petitioner’s application in
accordance with the Rules. The appeal is, accordingly, disposed of.

ORDER
IN CIVIL APPLICATION NO.12061 OF 2008
:

Since
the Appeal is disposed of, Civil Application also stands disposed of.

Direct
service is permitted.

[M.S.SHAH,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top