Gujarat High Court
Mundra vs Union on 18 November, 2011
Gujarat High Court Case Information System
Print
SCA/6124/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6124 of 2011
With
SPECIAL
CIVIL APPLICATION No. 6125 of 2011
=========================================================
MUNDRA
PORT AND SPECIAL ECONOMIC ZONE LIMITED (MPSEZ) & 2 -
Petitioner(s)
Versus
UNION
OF INDIA - THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance :
MR
HARDIK P MODH for
Petitioner(s) : 1 - 3.
MR PS CHAMPANERI for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 - 4.
MR MANISH
BHATT, Sr. counsel with MRS MAUNA M BHATT for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/11/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)
Since
notice has already been issued upon the respondents and the learned
Attorney General, we admit these matters and fix for hearing on 9th
December 2011.
(BHASKAR
BHATTACHARYA, ACTING CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top