Gujarat High Court Case Information System
Print
SCA/3542/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3542 of 2011
=================================================
NIRMA
LIMITED & 1 - Petitioner(s)
Versus
UNION
OF INDIA - THROUGH SECRETARY MINISTRY OF ENVIRONMENT & 1 -
Respondent(s)
=================================================
Appearance :
MR
DA DAVE, SR. ADVOCATE with MR RAKESH GUPTA with MR R. SINGH and MR
ABHISHEK MEHTA for M/S
TRIVEDI & GUPTA for Petitioner(s) : 1 - 2.
None for
Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on the 1st
respondent. Direct notice is permitted.
Mr
PK Jani, learned Government Pleader accepts and waives notice on
behalf of the 2nd
respondent. The counsel for the petitioners will serve a copy of the
paper book on him by tomorrow.
Post
the matter before the appropriate Bench on 7th
April, 2011.
Pendency
of this case shall not stand in the way of the petitioners to bring
the order of this Court and the Hon’ble Supreme Court before 1st
respondent – authority, who may look into the matter and may pass
appropriate orders.
The
petitioners may also file show cause reply and bring this facts to
the notice of the Hon’ble Supreme Court.
In
view of the above observation, no interim order of stay is passed at
this stage.
Direct
Service is permitted.
[S.
J. MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/-
Top