Gujarat High Court High Court

National vs Union on 12 January, 2010

Gujarat High Court
National vs Union on 12 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7866/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7866 of 2008
 

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


 

NATIONAL
FISHWORKERS' FORUM - Petitioner(s)
 

Versus
 

UNION
OF INDIA - Respondent(s)
 

=============================================
 
Appearance : 
MR
KISHOR M PAUL for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR PS CHAMPANERI for Respondent(s) :
1, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
ORAL
ORDER

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

By
way of last chance, two weeks time is granted to respondent Union
of India to file their affidavit-in-reply, failing which Court may
direct the concerned officer to appear in person to assist the Court
and may also impose costs.

Copy
of this order be handed over to Mr. P.S. Champaneri, learned
Assistant Solicitor General of India for information to the officer
concerned.

Post
the matter on 8th
February, 2010.

[S.J.MUKHOPADHAYA,
C.J.]

[ANANT
S. DAVE, J.]

*pvv

   

Top