Gujarat High Court Case Information System
Print
SCA/2215/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2215 of 2011
=========================================================
KHEDUT
HEET RAKSHAK SAMITI & 7 - Petitioner(s)
Versus
NATIONAL
HIGHWAY AUTHORITY OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GM AMIN for
Petitioner(s) : 1 - 8.
None for Respondent(s) : 1 - 2,
4,
GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 01/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned counsel
Mr.G.M.Amin, appearing for the petitioners, fairly conceded that, at
this stage, hearing under Section 3C of the National Highways Act,
1956 was yet to take place and the petitioners propose to make full
use of that opportunity for raising all the available objections.
Therefore, with a view to availing the opportunity of being heard and
without prejudice to the rights and contentions of the petitioners,
the petition is not pressed at this stage. Permission being granted,
the petition is disposed as withdrawn.
(D. H. WAGHELA, J.)
(K. A. PUJ, J.)
kks
Top