Gujarat High Court High Court

Khedut vs National on 1 March, 2011

Gujarat High Court
Khedut vs National on 1 March, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2215/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2215 of 2011
 

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

 

KHEDUT
HEET RAKSHAK SAMITI & 7 - Petitioner(s)
 

Versus
 

NATIONAL
HIGHWAY AUTHORITY OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM AMIN for
Petitioner(s) : 1 - 8. 
None for Respondent(s) : 1 - 2,
4, 
GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 01/03/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned counsel
Mr.G.M.Amin, appearing for the petitioners, fairly conceded that, at
this stage, hearing under Section 3C of the National Highways Act,
1956 was yet to take place and the petitioners propose to make full
use of that opportunity for raising all the available objections.
Therefore, with a view to availing the opportunity of being heard and
without prejudice to the rights and contentions of the petitioners,
the petition is not pressed at this stage. Permission being granted,
the petition is disposed as withdrawn.

(D. H. WAGHELA, J.)
(K. A. PUJ, J.)

kks

   

Top