Gujarat High Court High Court

Appearance : vs Unknown on 7 August, 2008

Gujarat High Court
Appearance : vs Unknown on 7 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9342/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9342 of 2008
 

In


 

MISC.
CIVIL APPLICATION No. 2012 of 2008
 

In


 

MISC.
CIVIL APPLICATION No. 3110 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 23158 of 2007
 

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


 

CHIEF
OFFICER
 

Versus
 

BHARATBHAI
GANESHBHAI ROHIT AND OTHERS
 

=========================================
 
Appearance : 
MR
YATIN SONI for the Applicant 
MR PK SHUKLA for Opponent No.1 
MRS
KP CALLA, ASST. GOVERNMENT PLEADER for Opponent Nos.2-4 & 7  
None
for Opponent Nos.5-6
 

MR
SUNIL MEHTA for Opponent
No.8 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/08/2008 

 

 
 
ORAL
ORDER

1. In the morning,
request was made to circulate

this matter at 02.30. Permission
was granted. Papers are before the Court.

2. Present Civil
Application is filed by the Chief Officer, Borsad Nagarpalika
requesting that necessary directions be issued to all the relevant
parties, viz. Gujarat Pollution Control Board, District Collector,
Anand, Chief Officer, Borsad Nagarpalika and Mamlatdar, Borsad so as
to see that appropriate land is earmarked for, ?SCharmkund?? in
place of land bearing survey No.302 of Borsad, which is earmarked by
the Collector for the purpose.

3. The learned
advocate for the applicant submitted that the land bearing survey
No.302 of Borsad is situated close to a water tank (Talav). The
learned advocate for the applicant further submitted that if the
?SCharmkund?? is allowed to operate at that place, it is likely to
pollute the water of the nearby pond.

4. RULE
returnable on 16.09.2008.

In the facts and
circumstances of the case, it is deemed fit and hence, the Collector,
Anand is directed to see that in coordination with the Gujarat
Pollution Control Board, Chief Officer, Borsad Nagarpalika and
Mamlatdar, Borsad, an exercise to identify and earmark a suitable
land for the purpose of ?SCharmkund?? is undertaken as
expeditiously as possible.

5. The Collector shall
apprise this Court of the progress made in the matter on the
returnable date.

A copy of this order
be made available to Mr.Sunil Mehta, learned advocate for the Gujarat
Control Board, Mr.Soni, learned advocate for the Chief Officer,
Borsad Nagarpalika and Mrs.Calla, learned Assistant Government
Pleader for its onwards communication for compliance.

(RAVI
R.TRIPATHI, J.)

*Shitole

   

Top