Gujarat High Court Case Information System
Print
SCA/11159/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11159 of 2010
With
SPECIAL
CIVIL APPLICATION No. 11166 of 2010
With
SPECIAL
CIVIL APPLICATION No. 11167 of 2010
=========================================================
SUROJIT
NARAYAN CHAKRABORTY - Petitioner(s)
Versus
UNION
OF INDIA MINISTRY OF FINANCE & 2 - Respondent(s)
=========================================================
Appearance
:
MS
PJ DAVAWALA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1, 3,
MR RM
CHHAYA for Respondent(s) : 1, 3,
RULE NOT RECD BACK for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 09/12/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Leave
to amend the cause title.
Heard
Ms. P.J. Davawala, learned advocate for the petitioners and Mr. R.M.
Chhaya, learned Senior Standing Counsel on the question of grant of
interim relief in each of the petitions.
Having
regard to the submissions advanced by the learned advocates for the
parties as well as in the light of the judgment and order dated 1st
October, 2010 rendered by this Court in Special Civil Application
No. 6151 of 2010, by way of interim relief, the respondents are
directed to consider the grant of Customs House Agent License to the
petitioners without having to clear the examination in additional
subjects. The respondent no.3 is directed to dispose of the
applications/pending applications of the petitioners for grant of
licences treating the petitioners on a par with the applicants who
had qualified under the Customs House Agents Licensing Regulations,
2004, subject to their fulfilling the other requirements under the
Regulations.
Direct
service is permitted.
[HARSHA
DEVANI, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top