Gujarat High Court High Court

Wireless vs State on 11 August, 2010

Gujarat High Court
Wireless vs State on 11 August, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2024/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2024 of 2009
 

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

 

WIRELESS
TT INFO SERVICES LIMITED - Petitioner
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
MR
BHASKAR P.TANNA, SR.ADVOCATE assisted by MR.NIKHIL S KARIEL, advocate
 for Petitioner. 
MR
SUNIT SHAH, GOVERNMENT PLEADER for Respondent : 1, 
NOTICE SERVED
for Respondent(s) : 2, 
MR DILIP B RANA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/05/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned Senior Advocate Mr. Tanna for the petitioner and learned
Government Pleader Mr.Shah for the State.

There
is consensus amongst the learned advocates for the parties that a
date shall be worked out for a meeting of representative of the
petitioner with the Chief Secretary on a convenient date where the
parties will put forward their case, without prejudice to the rights
and contentions of all the parties and try to work out a viable
solution to the issue. This exercise shall be undertaken during the
summer vacation of the Court. The matter would stand adjourned to
24th June, 2009. In the meantime, the oral statement made
earlier by the learned Additional Advocate General that the
Government Resolution dated 11.12.2008 will not be implemented, will
continue to operate till the next adjourned date in respect of the
petitioner. To make it more explicit, it would be open for the
operators similarly situated to the petitioner to accept and act by
the said Government Resolution dated 11.12.2008.

[A.L.Dave,J.]

[S.R.Brahmbhatt,J.]

(patel)

   

Top