Gujarat High Court Case Information System
Print
SCA/13754/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13754 of 2009
======================================
VITCOS
TRANSPORTATION PVT LTD - Petitioner
Versus
STATE
OF GUJARAT, THROUGH PRINCIPAL SECRETARY, DEPT. OF PORT & 6 -
Respondents
======================================
Appearance
:
MR
BM MANGUKIYA for Petitioner.
MR NIKUNT RAVAL, AGP for Respondent
No. 1.
MR KB TRIVEDI, ADVOCATE GENERAL WITH MS SK VISHEN, AGP for
Respondent Nos. 2 & 3.
NOTICE
SERVED for Respondent Nos.4 -
7.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/03/2010
ORAL ORDER
Mr.
B. M. Mangukiya, learned advocate appearing for the petitioner states
that the petitioner is not restrained by anybody from plying the
Buses on the sanctioned route and for the additional route, the
petitioner has already moved a proposal and the authorities are
looking into it. Therefore, no grievance survived at this juncture.
As
against this, Mr. K. B. Trivedi, learned Advocate General appearing
with Ms. Sangeeta Vishan, learned Assistant Government Pleader for
the respondent Nos.2 & 3 states that the respondents were never
restraining the petitioner from plying their Buses on the sanctioned
route.
In
any case, when Mr. B. M. Mangukiya, learned advocate appearing for
the petitioner seeks permission to withdraw this petition, the Court
is not going into the veracity of the above statements. Petition
stands disposed of as withdrawn. Notice discharged without any order
as to costs.
Sd/-
[K. A. PUJ, J.]
Savariya
Top