Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Bombay High Court

Save Mangroves And Navi Mumbai ... vs Union Of India And Anr on 16 December, 2019

Bench: S.C. Dharmadhikari, R. I. Chagla

 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
      APPELLATE SIDE CIVIL JURISDICTION

     PUBLIC INTEREST LITIGATION NO. 98 OF 2014

 Save Mangroves And Navi Mumbai Existence                  ....Petitioner
 (samne), Through President, Mr. Sukumar
 Killedar
             V/S
 Union Of India And Anr                                 ....Respondent

WITH PUBLIC INTEREST LITIGATION NO. 98 OF 2013 Save Mangroves And Nvai Mumbai Existence ....Petitioner (samne), Through President V/S The Secretary, Govt. Of India, Ministry Of ....Respondent Environment And Forests And Ors CORAM : S.C. DHARMADHIKARI & R. I. CHAGLA, JJ DATE : 16th December, 2019 P.C. :

Due to paucity of time the matter is adjourned to 06/01/2020 . In case any ad-interim/interim relief is operating till today, the said order will continue to operate till the next date. If ad-interim/interim relief is not granted for a limited period, the said order will remain unaffected.
( FOR REGISTRAR JUDICIAL - I ) Page 1/1 ::: Uploaded on - 16/12/2019 ::: Downloaded on - 17/12/2019 02:13:05 :::