Gujarat High Court
National vs Union on 3 March, 2010
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 VD PARGHI for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/03/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Another
two weeks’ time is allowed to the respondents to file affidavit in
terms of the earlier orders and state whether the respondent pays any
ex-gratia payment to the family members of the fishermen in Pakistani
custody.
Post
on 29th March, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top