Gujarat High Court Case Information System
Print
SCA/8360/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8360 of 2011
======================================
NILESHABEN
H PATEL - PROPRIETOR - NILESHA AMUSEMENT - Petitioner
Versus
AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 1 - Respondents
======================================
Appearance
:
MR
SAURABH G AMIN for Petitioner.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 05/07/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr. Sudhir I. Nanavati, learned senior counsel assisted
by Mr. Saurabh Amin for the petitioner.
This
petition has been filed on the ground that the authorities of the
respondents have visited the Amusement Park being run by the
petitioner and orally asked the petitioner to close down the
Amusement Park, but no written order has been passed. In this
regard, the petitioner has already made a representation dated
02.07.2011, copy of which is filed at Annexure C to the writ
petition.
This
petition is disposed of with a direction to respondent No.1 to
decide the aforesaid representation of the petitioner in accordance
with law by a reasoned speaking
order within a period of one month from the date of certified copy
of this order is produced before the respondent No.1.
D.S.
permitted.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top