Gujarat High Court High Court

Bhatia vs Gujarat on 5 July, 2011

Gujarat High Court
Bhatia vs Gujarat on 5 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7869/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7869 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 7871 of 2011
 

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

 

BHATIA
INTERNATIONAL LTD - Petitioner(s)
 

Versus
 

GUJARAT
POLLUTION CONTROL BOARD THROUGH CHAIRMAN/SECRETARY & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR THAKORE, SR.ADVOCATE with MS SHIVYA A DESAI for M/S RJ RAWAL
ASSOC. for Petitioner(s) : 1, 
MS DHARMISHTA RAVAL for
Respondent(s) : 1, 
MR SUNIL L MEHTA for Respondent(s) : 1, 
MRS
KRINA CALLA, AGP for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/07/2011 

 

COMMON
ORAL ORDER

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

Learned
senior counsel Mr.Thakore appearing on behalf of the petitioner
submits as follows :-

The
petitioner wants to take out the entire coal staked at the place to
dispose of the same, as informed on 24th June 2011.

The
Gujarat State Pollution Control Board, thereafter, may inspect the
place and inform the petitioner as to the suitability of the place
for staking the coal, and if so, then what steps required to be
taken for staking the coal at the same place.

The
petitioner may also take advantage of staking coal at another site,
already inspected by the Gujarat State Pollution Control Board and
may be permitted to stake the coal there with necessary arrangements
as required to be made.

Counsel
appearing on behalf of the Gujarat State Pollution Control Board is
allowed a week’s time to file reply affidavit in respect of allowing
the petitioner to take away the entire stake of coal, if it is
causing pollution at the present place. In that case, the petitioner
may either sale of the coal or if it intend to stake, then it should
be inspected by the Gujarat State Pollution Control Board.

Post
the matters on 14th July 2011 within ten cases.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top