IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 4385 of 1997
--------------------------------------------------------------
SUO MOTU
Versus
SARABHAI CHEMICALS
--------------------------------------------------------------
Appearance:
SUO MOTU for Petitioner
NANAVATI ASSOCIATES for Respondent No. 1
MR PRANAV G DESAI for Respondent No. 2
SERVED BY DS for Respondent No. 3
--------------------------------------------------------------
CORAM : MR.JUSTICE B.C.PATEL and
MR.JUSTICE S.M.SONI
Date of Order: 09/07/97
ORAL ORDER
In the instant case, learned Advocate Mr. Gandhi
requested for time. However, on behalf of the GPCB
analysis report as well as prohibitory order passed on
8-7-1997 are placed on record and the same is
communicated to the learned Advocate. It appears that
the Member Secretary of the Board has passed an order
directing the industry for immediately prohibiting from
discharging pollutant matter into the BMC Drainage
System. Under the circumstances, we do not propose to
pass any order today.
The matter stands adjourned to 14-7-1997.
(B.C.Patel,J.)
(S.M.Soni,J.)
sf-bcp.