Gujarat High Court
Raymon vs Gujarat on 15 April, 2010
Gujarat High Court Case Information System
Print
CA/3216/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3216 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7988 of
2009
=============================================
RAYMON
PATEL GELATINE PRIVATE LIMITED & 1 - Petitioner(s)
Versus
GUJARAT
POLLUTION CONTROL BOARD & 1 - Respondent(s)
=============================================
Appearance
:
MR
MITUL K SHELAT for Petitioner(s) : 1 - 2.
MR SUNIL L MEHTA for
Respondent(s) : 1 - 2.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the respondents while did not agree to the proposal given
earlier, learned counsel appearing for the petitioner sought for some
more time to give a new proposal.
Post
the matter on 26.04.2010.
Civil
Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top