Gujarat High Court High Court

Rajrani vs Union on 28 September, 2011

Gujarat High Court
Rajrani vs Union on 28 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4926/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4926 of 2011
 

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

RAJRANI
RAMESHCHANDRA AGARWAL WD/O RAMESHCHANDRA B AGARWAL - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=====================================================
Appearance : 
Mr.Nilesh Pandya
for MR VIJAY N RAVAL for Petitioner(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1  
MS ARCHANA U AMIN
for Respondent(s) : 2 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/09/2011 

 

 
ORAL
ORDER

Mr.Nilesh
Pandya, learned advocate for Mr.Vijay N.Raval, learned advocate for
the petitioner, submits that the Succession Certificate of the
petitioner was sent to the respondents in the year 2009 and the
period of licence renewed in the name of the Firm M/S. R.B.Agarwal
and Company, expired on 31-10-2010. Therefore, the respondents could
have processed the application dated 03-11-2005 of the petitioner for
transferring the licence standing in the name of her deceased
husband, in her name, before the expiry of the licence.

Ms.Archana
Amin, learned advocate for respondents Nos.2 and 3 prays for time, in
order to take instructions.

List
on 11-10-2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top