Gujarat High Court High Court

Naroda vs Union on 30 September, 2008

Gujarat High Court
Naroda vs Union on 30 September, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1217320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12173 of 2008
 

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

NARODA
ENVIRO PROJECTS LTD & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR MIHIR JOSHI, SR. ADVOCATE, with MS
MEGHA JANI for Petitioner(s) : 1 - 2. 
MR HARIN
P RAVAL for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Heard
Mr. Mihir Joshi, learned Sr. Counsel, appearing with Ms. Megha Jani,
learned advocate, appearing for the petitioners and perused the
petition. In view of our orders passed in Special Civil Application
No. 30148/07 on 5.3.2008 as well as on 18.9.2008, Rule.

Notice
as to interim relief returnable on 15.10.2008. In the meantime, the
petitioner shall furnish the details asked for vide communications
dated 24.9.2008 without prejudice to the petitioners’ rights and
contentions in the present petition. Till the next date of hearing,
the respondents are restrained from proceeding with the assessment on
the basis of the details so furnished by the petitioner.

Since
the petitioner has challenged the vires of the provisions, notice to
the Attorney General returnable on 15.10.2008.

(K.A.

Puj, J.)

(Rajesh
H. Shukla, J.)

(hn)

   

Top