Gujarat High Court Case Information System
Print
SCA/4630/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4630 of 2009
With
SPECIAL
CIVIL APPLICATION No. 8742 of 2009
=============================================
MS
PANKTI JOG - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
MUKUL SINHA for Petitioner(s) : 1,MR SUBRAMANIAM IYER, MS SONAL SHAH
for Petitioner(s),
MR
KS NANAVATI, SR ADVOCATE WITH MR KEYUR GANDHI for Respondent No.5,
MR
DEVANG VYAS ASST GOVERNMENT PLEADER for Respondent(s) : 1,
MR VD
PARGHI for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Petitioner
of Special Civil Application No.4630 of 2009 is allowed to implead
ESSAR Bulk Terminal Limited, Mumbai and ESSAR Power Gujarat Limited
as respondent No.3 and 4 respectively. Learned advocate Mr.Keyur
Gandhi accepts notice on behalf of both newly impleaded respondents.
Notice is waived. Respondents including the Central Government and
State Government are allowed two weeks’ time to file detailed
affidavit and state whether `Environmental Clearance’ and `Wild Life
Clearance’ has been given by the competent authority in favour of the
respondents-companies in question.
Post
both the matters on 21st June 2010.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top