Gujarat High Court Case Information System
Print
SCA/1217320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12173 of 2008
=========================================
NARODA
ENVIRO PROJECTS LTD & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================
Appearance
:
MR MIHIR JOSHI, SR. ADVOCATE, with MS
MEGHA JANI for Petitioner(s) : 1 - 2.
MR HARIN
P RAVAL for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 30/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Heard
Mr. Mihir Joshi, learned Sr. Counsel, appearing with Ms. Megha Jani,
learned advocate, appearing for the petitioners and perused the
petition. In view of our orders passed in Special Civil Application
No. 30148/07 on 5.3.2008 as well as on 18.9.2008, Rule.
Notice
as to interim relief returnable on 15.10.2008. In the meantime, the
petitioner shall furnish the details asked for vide communications
dated 24.9.2008 without prejudice to the petitioners’ rights and
contentions in the present petition. Till the next date of hearing,
the respondents are restrained from proceeding with the assessment on
the basis of the details so furnished by the petitioner.
Since
the petitioner has challenged the vires of the provisions, notice to
the Attorney General returnable on 15.10.2008.
(K.A.
Puj, J.)
(Rajesh
H. Shukla, J.)
(hn)
Top