Gujarat High Court Case Information System
Print
LPA/674/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 674 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2301 of 2007
With
CIVIL
APPLICATION No. 3468 of 2010
=================================================
PRAKASHCHAND
AGARWAL - Appellant(s)
Versus
UNION
OF INDIA THRO. SECRETARY & 2 - Respondent(s)
=================================================
Appearance :
MS
SONAL D VYAS for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
MS MEGHA JANI for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/04/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appellant has challenged the common order dated 19.9.2008 passed by
the learned Single Judge in different writ petitions whereby and
whereunder the revised policy and revision of license fee was upheld.
2. The
learned counsel appearing on behalf of the 3rd respondent
Corporation brought to the notice of the Court that the common
judgment in question was challenged before a Division Bench of this
Court in Letters Patent Appeal Nos. 186 to 198 and 2009 and other
appeals. By the common judgment dated 5.3.2009, the Division Bench
dismissed the appeals and affirmed the order passed by the learned
Single Judge.
3. Having
regard to the facts and circumstances, as the case of the appellant
is covered by the aforesaid judgment, we also dismiss this appeal for
the same reason and ground mentioned in the judgment. No costs.
4. The
Civil Application also accordingly stands dismissed.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top