Gujarat High Court High Court

Narmada vs Union on 9 February, 2011

Gujarat High Court
Narmada vs Union on 9 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/25063/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25063 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 25067 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 25066 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 25068 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 25064 of 2006
 

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

NARMADA
CEMENT-JAFRABAD WORKS THRO.AUTHORISED SIGNATORY - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

===================================== 
Appearance
: 
MR TUSHAR MEHTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 4. 
MS
AMEE YAJNIK for Respondent(s) : 1, 
MR MRUGEN K PUROHIT for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 09/02/2011 

 

 
ORAL
ORDER

1.0 Learned
advocate Ms. Rawal states that she has filed Vakalatnama in Special
Civil Application No. 25064 of 2006 and Special Civil Application No.
25068 of 2006 but her name is not notified.

2.0 Registry
to notify the name of learned advocate Ms. Raval for M/s.
Saurashtra Cements Ltd. and M/s. Gujarat Siddhee Cements Ltd.

3.0 The
matters to be notified on 10th March
2011.

[
Ravi R. Tripathi, J. ]

hiren

   

Top