Gujarat High Court High Court

Jumma vs Gujarat on 1 October, 2010

Gujarat High Court
Jumma vs Gujarat on 1 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12903/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12903 of
2010 
 
=================================================
 

JUMMA
IBRAHIM RAYMA - Petitioner(s)
 

Versus
 

GUJARAT
POLLUTION CONTROL BOARD & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR.ASIF A MOMIN for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 01/10/2010 

 

ORAL
ORDER

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

Oral
prayer of the counsel for the petitioner to implead Collector, Bhuj,
M/s. Mundra Port and Special Economic Zone Limited and M/s. Kutch
Power Generation Limited as parties-respondents nos. 3, 4 and 5 is
allowed.

Mr.

Chhapaneri appears for respondent no.1, Ms. Ami Yagnik appears for
respondent no.2, Mr. Umesh Trivedi, appears for respondent no.3 and
Mr. Mihir Joshi appears for respondents nos. 4 and 5 and waived
notice. Counsel for the petitioner will serve a copy each of the
Paper Books on respective counsel during the course of the day.

The
Court only intends to know whether it is possible to give hearing on
two different dates for two different parties. Case may be disposed
of on the next date. Post the matter on 04.10.2010 within five
cases.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top