Gujarat High Court Case Information System
Print
SCA/10577/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10577 of 2010
=========================================
PERFECT
ENTERTAINMENT PVT LIMITED & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 6 - Respondent(s)
=========================================
Appearance :
MR
YATIN OZA, SR. ADVOCATE with MR.APURVA R KAPADIA
for Petitioners
MS.
MAITHILI MEHTA, ASSTT. GOVERNMENT PLEADER for Respondent No.1
NOTICE
SERVED BY DS for Respondent(s) : 2 -
7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 27/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
In
view of the affidavit in reply filed by Mr.K.Biswas, Manager
Investment, Tourism Corporation of Gujarat Ltd., stating therein
that in light of the order dated 18.8.2010 passed by this Court in
Miscellaneous Civil Application No.1791 of 2010, another meeting of
the State Level Committee was held on 29.9.2010 to decide the
Eligible Capital Investment wherein the case of the petitioner has
also been included by the respondent authorities as the petitioner
is similarly situated along with other parties, this matter is
adjourned to 19th November 2010. On the said date, the
matter will finally be heard and disposed of.
On
the next date of hearing, the decision of the State Level Committee
shall be placed on record of this case. It is also open for the
respondent authorities to file further affidavit on merits, if they
so desire, on or before 16th November, 2010.
[K.A.PUJ,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top