Gujarat High Court Case Information System
Print
CA/9796/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 9796 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7869 of 2011
=========================================================
BHATIA
INTERNATIONAL LTD - Petitioner(s)
Versus
GUJARAT
POLLUTION CONTROL BOARD THROUGH CHAIRMAN/SECRETARY & 2 -
Respondent(s)
=========================================================
Appearance
:
M/S
RJ RAWAL ASSOC. for
Petitioner(s) : 1,MS SHIVYA A DESAI for Petitioner(s) : 1,
MS
DHARMISHTA RAVAL for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 21/10/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Heard
learned advocate Mr.Maulik Raval for the applicant and learned
advocate Ms.Raval for opponent No.1.
A
request is made on behalf of the petitioner that a communication
dated 2.9.2011 addressed to Gujarat Pollution Control Board is
awaiting decision and the GPCB may be directed to take a decision
thereon so that the petitioner may undertake the exercise of trial
run.
Since
the petition is pending for adjudication, we only observe that
pendency of this petition will not prevent GPCB from taking any
decision in accordance with law on Annexure-E. This Civil Application
is disposed of accordingly.
[A.L.Dave,Actg.CJ.]
[J.B.Pardiwala,J.]
-patel
Top