Gujarat High Court High Court

Raymon vs Gujarat on 26 August, 2010

Gujarat High Court
Raymon vs Gujarat on 26 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7988/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

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. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR SUNIL L MEHTA for Respondent(s) : 1 -
2. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/04/2010 

 

 
ORAL
ORDER

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

Respondents
are allowed ten days time to look into the fresh proposal and take a
decision either way. Post the matter on 13th May
2010. (S.J.Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top