Gujarat High Court High Court

Nirma vs Union on 16 March, 2011

Gujarat High Court
Nirma vs Union on 16 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3542/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3542 of 2011
 

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


 

NIRMA
LIMITED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA - THROUGH SECRETARY MINISTRY OF ENVIRONMENT & 1 -
Respondent(s)
 

=================================================
 
Appearance : 
MR
DA DAVE, SR. ADVOCATE with MR RAKESH GUPTA with MR R. SINGH and MR
ABHISHEK MEHTA for M/S
TRIVEDI & GUPTA for Petitioner(s) : 1 - 2. 
None for
Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/03/2011  
ORAL ORDER

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

Notice
on the 1st
respondent. Direct notice is permitted.

Mr
PK Jani, learned Government Pleader accepts and waives notice on
behalf of the 2nd
respondent. The counsel for the petitioners will serve a copy of the
paper book on him by tomorrow.

Post
the matter before the appropriate Bench on 7th
April, 2011.

Pendency
of this case shall not stand in the way of the petitioners to bring
the order of this Court and the Hon’ble Supreme Court before 1st
respondent – authority, who may look into the matter and may pass
appropriate orders.

The
petitioners may also file show cause reply and bring this facts to
the notice of the Hon’ble Supreme Court.

In
view of the above observation, no interim order of stay is passed at
this stage.

Direct
Service is permitted.

[S.

J. MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top