Gujarat High Court High Court

Parshottam vs Secretary on 10 February, 2010

Gujarat High Court
Parshottam vs Secretary on 10 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15644/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15644 of 2005
 

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


 

PARSHOTTAM
M PATEL - PRESIDENTPATAN VIKAS JAGRUT MANCH - Petitioner(s)
 

Versus
 

SECRETARY
NARMADA WATER RESOURCES & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
GM JOSHI for the  Petitioner. 
GOVERNMENT PLEADER for Respondent(s)
: 1 - 5, 7, 
MR NV ANJARIA for Respondent(s) :
6, 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
 
				
  ORAL ORDER

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

An
affidavit-in-reply is filed by the respondents. Counsel for the
petitioner is allowed two weeks’ time to file rejoinder affidavit.
Post the matter on 19th February, 2010.

(S.J.Mukhopadhaya,C.J.)

(Anant
S.Dave,J)

***vcdarji

   

Top