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
KS NANAVATI, SR. ADVOCATE WITH MR PR NANAVATI
for
Petitioner
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
MR PS
CHAMPANERI for Respondent(s) : 1,
MS JIRGA JHAVERI AGP for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/09/2010
ORAL
ORDER
Heard learned
Senior Advocate Mr.K.S.Nanavati with learned advocate Mr.P.R.Nanavati
on behalf of petitioner, learned Assistant Solicitor General
Mr.P.S.Champaneri for respondent No.1 and learned AGP Mr.Jirga
Jhaveri for respondent Nos.2 and 3.
Today, when
the matter is taken up for hearing, Mr.Champaneri submitted that
affidavit-in-reply is ready but, annexures are not legible and
therefore, some time may be given, so meanwhile such annexures are
typed out by respondent No.1.
Considering
the request, the matter is adjourned to 17.9.2010. To be listed in
first Board.
Ad-interim
relief granted earlier to continue till then.
(H.K.RATHOD,J.)
(vipul)
Top