Gujarat High Court High Court

Ajimullah vs State on 14 November, 2011

Gujarat High Court
Ajimullah vs State on 14 November, 2011
Author: Ravi R.Tripathi, H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1583420/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15834 of 2008
 

To


 

SPECIAL
CIVIL APPLICATION No. 15841 of 2008
 

 
 
=========================================
 

AJIMULLAH
KARAMULLAH KHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RK MISHRA for Petitioner(s) : 1, 
MR SS SHAH,
GOVERNMENT PLEADER, with MR HEMANT MAKWANA, AGP, for Respondent(s) :
1, 
None for Respondent(s) : 2 - 8. 
MR RITURAJ M MEENA for
Respondent(s) : 9, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

On the last working day, i.e., on
26.12.2008, learned advocate Mr. Mishra mentioned these matters for
urgent circulation. Permission was granted. However, the papers
could not be received from the Registry on that day, i.e.,
26.12.2008. The papers are received today, i.e., 29.12.2008

2. Learned advocate Mr. Mishra for
the petitioner submits that these are one page petitions of the group
of Special Civil Application Nos. 15239 of 2008 and allied matters.

3. Mr. Meena, learned advocate,
appears for Gujarat Pollution Control Board and Mr. Sunit Shah,
learned Government Pleader, appears for State of Gujarat with Mr.
Hemant Makwana, learned AGP.

4. NOTICE reutrnable on 19.1.2009.
Mr. Meena waives service of notice for GPCB and Mr. Shah waives
service of notice for the State authorities.

5. In
view of the submissions made by the learned advocate for the
petitioners, the authorities are directed not to demolish any
construction/premises of any of the petitioners pursuant to any
notice issued hereafter to any of the petitioners without prior
approval of this Court.

(Ravi R. Tripathi, J.)

(Rajesh H. Shukla, J.)

(hn)

   

Top