Gujarat High Court Case Information System
Print
WPPIL/15/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 15 of 2011
=========================================================
SAMMA
SIDDIQ USMAN & 2 - PETITIONER
Versus
UNION
OF INDIA - THROUGH JOINT SECRETARY & 4 - RESPONDENT
=========================================================
Appearance
:
MR
AJ YAGNIK for
PETITIONER : 1 - 3.
NOTICE SERVED BY DS for RESPONDENT : 1,4 -
5.
GOVERNMENT PLEADER for RESPONDENT : 2 - 3.
MR SUNIL S JOSHI
for RESPONDENT :
5,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 11/04/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
fresh notice be issued on the fourth respondent with present and
correct address.
Learned
senior counsel Mr Mihir Joshi appearing on behalf of fifth respondent
submits that there is no obstruction made in the creek, as complained
by the petitioner. The Government of India has already given
clearance and certain instructions have already been issued by the
Supreme Court Empowered Committee. The counsel for the petitioners
shall also obtain instructions in the matter.
Post
the matter on 29th April 2011 within ten cases.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top