Gujarat High Court High Court

Sahid vs State on 24 October, 2008

Gujarat High Court
Sahid vs State on 24 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1329920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13299 of 2008
 

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


 

SAHID
RAFIK KHOKHAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

============================================ 
Appearance
: 
MR SANDEEP
N BHATT for Petitioner(s) : 1, 
MR VIPUL MISTRY
ASST. GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 5. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 24/10/2008 

 

ORAL
ORDER

Heard
learned counsel for the parties.

Learned
counsel for the petitioner submits that the impugned order dated
4.8.2008 passed by the Deputy Secretary of Department of Agriculture
and Cooperation, State of Gujarat is contrary to the policy dated
25.2.2004 of the Department of Ports and Fishers by which a detailed
procedure of awarding Ijara qua fishing is provided. Not only that
but according to learned counsel for the petitioner no such
procedure, as prescribed in the above Government Resolution dated
25.2.2004 is followed and after allotting Ijara, the authority fixed
the upset price, which is arbitrary, unreasonable and not in the
interest of public exchequre.

Hence,
Rule returnable on 21st November, 2008.

Learned
AGP waives service of notice of rule for respondent authorities.

Ad
interim relief in terms of para 11(C) till then.

(ANANT S. DAVE, J.)
//smita//

   

Top