Gujarat High Court
Sikka vs Union on 23 September, 2010
Gujarat High Court Case Information System
Print
SCA/5210/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5210 of
2010
=========================================================
SIKKA
SALT WORKS THROUGH POA UDAYBAHN SINGH SHEKHAWAT - Petitioner(s)
Versus
UNION
OF INDIA THROUGH INSPECTOR GENERAL OF FORESTS & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PR NANAVATI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MR PS CHAMPANERI for Respondent(s) : 1,
GOVERNMENT PLEADER
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/09/2010
ORAL
ORDER
Learned
advocate Mr.P.R.Nanavati appearing on behalf of petitioner submitted
that affidavit-in-reply filed by Central Government has been
received, against which rejoinder is prepared, therefore, he
requests for some time to place on record affidavit-in-rejoinder.
Considering request made by learned advocate Mr.Nanavati, matter is
adjourned to 28.09.2010.
Ad-interim
relief granted by this Court earlier, shall remain continue till
28.09.2010.
Registry
is directed to notify this matter in first Board.
[H.K.RATHOD,
J.]
..mitesh..
Top