Gujarat High Court High Court

Patel vs Union on 27 April, 2011

Gujarat High Court
Patel vs Union on 27 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5986/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5986 of 2010
 

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

 

PATEL
VIPULKUMAR RAMJIBHAI - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS M BAROT for
Petitioner(s) : 1, 
MR PS CHAMPANERI for Respondent(s) : 1, 
MR
RITURAJ M MEENA for Respondent(s) : 2, 
MS ARCHANA R ACHARYA for
Respondent(s) : 3, 
None for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 27/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

The
4th respondent – Central Pollution Control Board is
directed to send its team of experts to inspect the premises of 3rd
respondent – M/s.Electrotherm (India) Limited about air, water
and noise pollution and submit its report before this Court within a
month.

The
3rd respondent – industry will bear the cost of
inspection. The Central Pollution Control Board will inform about the
cost incurred for such inspection.

Post
the matter on 17th June 2011.

Let
copy of this order be handed over to Mr.P.S.Champaneri, counsel for
the 4th respondent for information to the concerned
officers of the Central Pollution Control Board, New Delhi.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top