Gujarat High Court High Court

Sureshbhai vs Additional on 8 April, 2011

Gujarat High Court
Sureshbhai vs Additional on 8 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16475/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16475 of
2010 
 
=================================================
 

SURESHBHAI
VECHATBHAI BARIA & 1 - Petitioner(s)
 

Versus
 

ADDITIONAL
DIRECTOR (APPEAL & FLYING SQUAD) & 1 - Respondent(s)
 

=================================================
 
Appearance : 
M/S
S G ASSOCIATES for Petitioner(s) : 1 - 2. 
MR JANAK RAVAL AGP for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 08/04/2011  
ORAL ORDER

Present
petition is restricted qua petitioner No.1 only with a liberty to the
petitioner No.2 to file fresh/separate petition in respect of the
same subject matter.

So
far as the petitioner No.1 is concerned, learned AGP has, on the
instructions from Mr. Prashant Pandya, Geologist, Vadodara, who is
present in the Court, stated that since the petitioner has deposited
the amount quantified by the competent authority, as mentioned in the
notice dated 5.3.2011, the competent authority will issue, in
accordance with applicable law and applicable rules, the royalty
pass, subject to the result of the proceedings, which are in progress
pursuant to the aforesaid notice dated 5.3.2011. Learned AGP has also
submitted that the required formalities will be completed on or
before 11.4.2011.

S.O.

to 13.4.2011.

[K.M.Thaker,
J.]

kdc

   

Top