Gujarat High Court High Court

Mundra vs Union on 18 November, 2011

Gujarat High Court
Mundra vs Union on 18 November, 2011
Author: Mr.Bhaskar Bhattacharya, J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6124/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6124 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 6125 of 2011
 

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


 

MUNDRA
PORT AND SPECIAL ECONOMIC ZONE LIMITED (MPSEZ) & 2 -
Petitioner(s)
 

Versus
 

UNION
OF INDIA - THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HARDIK P MODH for
Petitioner(s) : 1 - 3. 
MR PS CHAMPANERI for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 4. 
MR MANISH
BHATT, Sr. counsel with MRS MAUNA M BHATT for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/11/2011  
 
COMMON ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)

Since
notice has already been issued upon the respondents and the learned
Attorney General, we admit these matters and fix for hearing on 9th
December 2011.

(BHASKAR
BHATTACHARYA, ACTING CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top