Gujarat High Court High Court

Patel vs Union on 6 September, 2010

Gujarat High Court
Patel vs Union on 6 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5986/2010	 1/ 1	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 & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
YATIN OZA, SR. ADVOCATE with MR
TEJAS M BAROT for Petitioner(s) : 1, 
MR PS CHAMPANERI for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
MR RITURAJ M MEENA for Respondent(s) : 2, 
MS ARCHANA R
ACHARYA for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/09/2010  
ORAL ORDER

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

It
is stated that the question of environmental pollution is pending
before the Appellate Authority. In the circumstances, we are not
deliberating on the issue for the present, but direct the Appellate
Authority to hear the parties and pass final order in the appeal
within fifteen days.

The
learned counsel for the Pollution Control Board will forward a copy
of this order to the Appellate Authority. A copy of the order be
handed over to him free of cost.

Post
the matter on 27th September, 2010. The question of
interim relief will be considered on the next date.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

Sundar/*

   

Top