Gujarat High Court High Court

Lilabhai vs Union on 2 February, 2010

Gujarat High Court
Lilabhai vs Union on 2 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8742/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8742 of
2009 
 
=============================================


 

LILABHAI
ARJANBHAI SUTREJA - Petitioner(s)
 

Versus
 

UNION
OF INDIA, ADDITIONAL DIRECTOR, MINISTRY OF ENVIRONMENT & 5 -
Respondent(s)
 

=============================================
 
Appearance : 
MS
SONAL D VYAS for Petitioner(s) : 1, 
MR PS CHAMPANERI for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
NOTICE SERVED BY DS for Respondent(s) : 3 - 6. 
MR PR
NANAVATI for Respondent(s) : 3, 
MR RITURAJ M MEENA for
Respondent(s) : 4, 
MR KS NANAVATI, SR. ADV. For NANAVATI
ASSOCIATES for Respondent(s) : 5, 
MR DHAVAL D VYAS for
Respondent(s) : 6, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 02/02/2010 

 

ORAL
ORDER

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

Learned
counsel appearing on behalf of the 5th respondent submits
that no construction for jetty is going on, and there is no such
likelihood of construction of jetty for the next four to six weeks.
On the request of learned counsel for the 5th respondent,
we adjourn the case. Let it be listed on 25.02.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top