Gujarat High Court
Parshottam vs Secretary on 10 February, 2010
Gujarat High Court Case Information System
Print
SCA/15644/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15644 of 2005
=========================================
PARSHOTTAM
M PATEL - PRESIDENTPATAN VIKAS JAGRUT MANCH - Petitioner(s)
Versus
SECRETARY
NARMADA WATER RESOURCES & 6 - Respondent(s)
=========================================
Appearance :
MR
GM JOSHI for the Petitioner.
GOVERNMENT PLEADER for Respondent(s)
: 1 - 5, 7,
MR NV ANJARIA for Respondent(s) :
6,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
An
affidavit-in-reply is filed by the respondents. Counsel for the
petitioner is allowed two weeks’ time to file rejoinder affidavit.
Post the matter on 19th February, 2010.
(S.J.Mukhopadhaya,C.J.)
(Anant
S.Dave,J)
***vcdarji
Top