Gujarat High Court High Court

Virtuous vs As on 16 November, 2011

Gujarat High Court
Virtuous vs As on 16 November, 2011
Author: Mr.Bhaskar Bhattacharya, J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2531/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2531 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 9029 of 2011
 

With
 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2574 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 9028 of 2011
 

 
 
=========================================================

 

VIRTUOUS
URJA LIMITED - Applicant(s)
 

Versus
 

GUJARAT
POLLUTION CONTROL BOARD THRO.CHAIRMAN/MEMBER SECRETE & 3 -
Opponent(s)
 

=========================================================
 
Appearance
: 
M/S
RJ RAWAL ASSOC. for
Applicant(s) : 1,                                         MS SHIVYA A
DESAI for Applicant(s) : 1, 
MRS KALPANA K RAVAL for Opponent(s) :
1, 
None for Opponent(s) : 2 - 3. 
GOVERNMENT PLEADER for
Opponent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE 
			
			 

MR.BHASKAR
			BHATTACHARYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 16/11/2011 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)

As
prayed for by the learned advocate for the respondent – Gujarat
Pollution Control Board, the affidavit-in-reply be given within a
week. Rejoinder, if any, be given within a week thereafter.

Let
the matters appear after fortnight i.e. on 30th
November 2011.

(Bhaskar
Bhattacharya, Actg. C.J.)

(J.B.Pardiwala,
J.)

/moin

   

Top