Gujarat High Court
Virtuous vs As on 16 November, 2011
Gujarat High Court Case Information System
Print
MCA/2531/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2531 of 2011
In
SPECIAL CIVIL APPLICATION No. 9029 of 2011
With
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2574 of 2011
In
SPECIAL CIVIL APPLICATION No. 9028 of 2011
=========================================================
VIRTUOUS
URJA LIMITED - Applicant(s)
Versus
GUJARAT
POLLUTION CONTROL BOARD THRO.CHAIRMAN/MEMBER SECRETE & 3 -
Opponent(s)
=========================================================
Appearance
:
M/S
RJ RAWAL ASSOC. for
Applicant(s) : 1, MS SHIVYA A
DESAI for Applicant(s) : 1,
MRS KALPANA K RAVAL for Opponent(s) :
1,
None for Opponent(s) : 2 - 3.
GOVERNMENT PLEADER for
Opponent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE
MR.BHASKAR
BHATTACHARYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 16/11/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)
As
prayed for by the learned advocate for the respondent – Gujarat
Pollution Control Board, the affidavit-in-reply be given within a
week. Rejoinder, if any, be given within a week thereafter.
Let
the matters appear after fortnight i.e. on 30th
November 2011.
(Bhaskar
Bhattacharya, Actg. C.J.)
(J.B.Pardiwala,
J.)
/moin
Top