Gujarat High Court High Court

Mrudula vs State on 11 January, 2010

Gujarat High Court
Mrudula vs State on 11 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2284/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2284 of 2009
 

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


 

MRUDULA
JHON CHRISTY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=============================================
 
Appearance : 
MR
HEMANT K MAKWANA for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR SUNIL L MEHTA for Respondent(s) : 2, 
MR
YF MEHTA for Respondent(s) : 3 - 4. 
MR TAPAN J TRIVEDI for
Respondent(s) : 5, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 11/01/2010 

 

ORAL
ORDER

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

The
report submitted by Mr.M.G.Barad, AEE and D.D.Patel, SSA are vague
and incomplete. It has not been mentioned whether, on the basis of
data, it can be held that Pranam Apparels is causing noise pollution.
As the matter requires assistance of experts, we direct Mr.
M.G.Barad, AEE and D.D.Patel, SSA, authors of the report, to appear
and assist the Court on the next date. Learned counsel for the
Gujarat Pollution Board shall inform the officers of their
appearance.

In
spite of the direction of the Court, as it appears that Ahmedabad
Municipal Corporation has not visited or inspected the unit in
question, the Commissioner of the Ahmedabad Municipal Corporation is
directed to state as to why costs of Rs.10,000/- be not imposed on
the Corporation for non-compliance.

Post
the matter on 13th January, 2010.

[S.J.MUKHOPADHAYA,
C.J.]

[ANANT
S. DAVE, J.]

*pvv

   

Top