Gujarat High Court
Satramdas vs Union on 27 August, 2010
Gujarat High Court Case Information System
Print
SCA/498/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 498 of 1992
=====================================================
SATRAMDAS
& CO - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=====================================================
Appearance :
MR
DC DAVE for Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s)
: 1 - 2.
MR HRIDAY BUCH for Respondent(s) : 1,
RULE SERVED for
Respondent(s) :
3,
=====================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/08/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
In
this petition, the petitioner had inter alia challenged the
constitutionality and validity of the Destructive Insects and Pests
(Amendment and Validation) Ordinance, 1992. In the circumstances,
Registry to do the needful and place the matter before the
appropriate Bench taking up such matters.
(Harsha Devani,J)
(Smt.Abhilasha Kumari,J)
arg
Top