Gujarat High Court High Court

Iftekharahmed vs Gujarat on 21 July, 2008

Gujarat High Court
Iftekharahmed vs Gujarat on 21 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8824/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8824 of 2008
 

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

IFTEKHARAHMED
ABDULAZIZ ANSARI - Petitioner(s)
 

Versus
 

GUJARAT
POLLUTION CONTROL BOARD & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
ZUBIN F BHARDA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 21/07/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr
Bharda, learned counsel for the petitioner seeks leave to place on
record a copy of the application made by the petitioner to Gujarat
Pollution Control Board for consolidated consent and authorization on
5.7.2008.

Leave
as prayed for is granted.

Since
the application is made very recently on 5.7.2008, we dispose of this
petition with a direction to the GPCB to consider the said
application in accordance with law as expeditiously as possible.

It
is clarified that we have not gone into the merits of the matter and
this order may not be treated to as a direction to the GPCB to grant
the application. The application shall be considered on its own
merits, but expeditiously.

The
petition accordingly stands disposed of in terms of the above
direction and clarification.

Direct
service is permitted.

(M.S. SHAH, Actg. C.J.) (D.H.
WAGHELA, J.)

zgs/-