Gujarat High Court High Court

========================================================= vs Notice on 30 August, 2011

Gujarat High Court
========================================================= vs Notice on 30 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1305/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1305 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6750 of 2011
 

With


 

CIVIL
APPLICATION No. 9295 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 1305 of 2011
 

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


 

STATE
OF GUJARAT & ORS.
 

Versus
 

MOHANBHAI
YASHVANTBHAI KHANDEKAR & ORS.
 

=========================================================
Appearance : 
MR PK JANI, GOVERNMENT
PLEADER for
Appellants. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
 
ORAL
ORDER

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

Notice
on respondents.

Ms.

Dharmishta Rawal, learned advocate accepts and waives notice for
respondent No.22, Gujarat Pollution Control Board. Learned GP will
serve a copy of the petitioner on the learned advocate latest by 5th
September 2011.

Taking
into consideration the guidelines issued by Central Pollution Control
Board, New Delhi in June 2010 relating to idol immersion, we direct
that from 4th September 2011, backed clay or Plaster of
Paris shall not be used by any person to make idols without the
permission of this Court. However, it is made clear that this
interim order will not be applicable to sale or purchase or immersion
of idols which have already been made of backed clay or Plaster of
Paris. The District Administration, Surat or Commissioner of Police,
Surat will also not take any coercive steps against any person on the
ground of purchase, sale or immersion of idols made of backed clay or
Plaster of Paris. Civil Application stands disposed of with aforesaid
observations.

Direct
Service is permitted.

Post
the matter on 19th September 2011.

[S.J.

MUKHOPADHAYA, C.J]

[J.B.PARDIWALA,
J.]

mathew

   

Top