Gujarat High Court Case Information System
Print
SCA/4857/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4857 of 2009
=========================================
SUO
MOTU - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance :
SUO
MOTU for Petitioner(s) : 1,
MR TUSHAN MEHTA, ADDITIONAL ADVOCATE
GENERAL for Respondent(s) : 1, 3,
None for Respondent(s) :
2,
NANAVATI ASSOCIATES for Respondent(s) : 4,
MR NACHIKET A
DAVE for Respondent(s) : 5,
MR BHUSHAN B OZA for Respondent(s) :
6,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
appearing on behalf of 5th respondent states that State
through its agency has not inspected his Hukka bar and he raises
doubt with regard to the report submitted by the State.
Learned
Additional Advocate General Mr. Tushar Mehta is directed to get the
Hukka bars inspected properly through its agency and inform the Court
if any one or other Hukka bar is running in contravention of the Act
and the Rules framed thereunder or the guidelines issued by the
State, including Notification dated 10.10.2009.
Post
the matter on 12.7.2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top