Gujarat High Court Case Information System
Print
WPPIL/15/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 15 of 2011
=========================================
SAMMA
SIDDIQ USMAN & 2 - PETITIONER
Versus
UNION
OF INDIA THROUGH
JOINT
SECRETARY & 4 - RESPONDENT
=========================================
Appearance :
MR
AJ YAGNIK for PETITIONER : 1 - 3.
None for RESPONDENT : 1,3 -
5.
MS MANISHA LAVKUMAR, ASSTT.GOVERNMENT PLEADER for RESPONDENT :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the petitioner submits that Power Grid Corporation of India may
set-up transmission tower in Surajbari creek and Cheravadi sub-creek
at village Cheravadi, Taluka Bhachau, but before that permission
should be obtained from the Ministry of Environment and Forest under
the Coastal Regulation Zone notification.
Let
notice be issued on respondents Nos. 1, 4 and 5. Direct service and
service through speed-post is permitted.
Ms.
Manisha Lavkumar, learned AGP accepts notice for respondents Nos. 2
and 3. Counsel for the petitioner shall serve copy of paper-book on
the learned AGP by 14.2.2011. Post the matter on 14.3.2011.
(S.J.
Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top