Gujarat High Court High Court

Union vs Oswal on 17 February, 2010

Gujarat High Court
Union vs Oswal on 17 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/256/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

LETTERS
PATENT APPEAL No. 256 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 12964 of
2009 
=============================================


 

UNION
OF INDIA - Appellant(s)
 

Versus
 

OSWAL
AGRICOMM PVT LTD & 3 - Respondent(s)
 

=============================================
 
Appearance : 
MR
PS CHAMPANERI for Appellant(s) : 1, 
MR NAVIN PAHWA WITH MR PM
THAKKAR SR ADV FOR R-1. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 17/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

According
to the appellant, the interim order passed by the learned Single
Judge amounts to granting final relief as nothing will subsist if the
respondent-writ-petitioner is permitted to import plastic scrap/waste
and to deal with the same as per public notice dated 01.01.1997
subject to compliance with the procedure as detailed in their
affidavit.

Mr.

Navin Pahwa accepts notice on behalf of the 1st
respondent. Notice is waived. Others being Union of India no notice
be issued. Respondents may file additional reply affidavits only.

Post
the matter on 23.02.2010 along with Special Civil Application No.504
of 2008 and Special Civil Application No.12964 of 2009. Until further
order, the operation of the order dated 13.01.2009 shall remain
stayed.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top