Gujarat High Court High Court

Allywyn vs Through on 13 September, 2010

Gujarat High Court
Allywyn vs Through on 13 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10332/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10332 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10790 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10357 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10791 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10792 of 2010
 

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


 

ALLYWYN
ALLOYS PVT LTD & ORS.- Petitioner(s)
 

Versus
 

STATE
OF GUJARAT 

 

THROUGH
SECRETARY & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MP SHAH for Petitioner(s) : 1,MS. KRUTI M SHAH for Petitioner(s) :
1, 
MRS KRINA CALLA, ASSTT GOVERNMENT PLEADER for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) : 2, 
MR SUNIL L MEHTA
for Respondent(s) : 2, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
ORAL
ORDER

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

The
case relates to industries situated within Sarigam Industrial Estate
at Sarigam, Valsad. The petitioners, pursuant to an order passed by
this Court on 2.7.2010 in SCA No. 7652 of 2009, were required to
deposit the requisite amount with Sardar Vallabhbhai Patel National
Institute of Technology (SVPNIT) for inspection of their unit. It
was ordered that if they do not deposit the requisite amount for
inspection of their respective industry, then the Gujarat Pollution
Control Board may close the units.

The
petitioners’ units having not deposited the requisite amount within
the time, Gujarat Pollution Control Board ordered to close their
units. In this background, the writ petitions have been preferred.

Now
it is informed that all the petitioners’ units have deposited the
requisite amount with SVPNIT, which is also confirmed by Mr. Sunil
Mehta, learned counsel appearing on behalf of the Gujarat Pollution
Control Board. In view of such development, we direct SVPNIT to
inspect the units of the petitioners and submit report before the
Gujarat Pollution Control Board, who will pass appropriate order
taking into consideration the report as may be submitted by SVPNIT.
All these writ petitions stand disposed of with the aforesaid
observations. No costs.

(S.J.

Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top