Gujarat High Court
Lilabhai vs Union on 2 February, 2010
Gujarat High Court Case Information System
Print
SCA/8742/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8742 of
2009
=============================================
LILABHAI
ARJANBHAI SUTREJA - Petitioner(s)
Versus
UNION
OF INDIA, ADDITIONAL DIRECTOR, MINISTRY OF ENVIRONMENT & 5 -
Respondent(s)
=============================================
Appearance :
MS
SONAL D VYAS for Petitioner(s) : 1,
MR PS CHAMPANERI for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
2,
NOTICE SERVED BY DS for Respondent(s) : 3 - 6.
MR PR
NANAVATI for Respondent(s) : 3,
MR RITURAJ M MEENA for
Respondent(s) : 4,
MR KS NANAVATI, SR. ADV. For NANAVATI
ASSOCIATES for Respondent(s) : 5,
MR DHAVAL D VYAS for
Respondent(s) : 6,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of the 5th respondent submits
that no construction for jetty is going on, and there is no such
likelihood of construction of jetty for the next four to six weeks.
On the request of learned counsel for the 5th respondent,
we adjourn the case. Let it be listed on 25.02.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top