Gujarat High Court High Court

Bhima vs State on 23 August, 2010

Gujarat High Court
Bhima vs State on 23 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4967/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4967 of 2006
 

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


 

BHIMA
KESAV BAPODRA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THR' SECRETARY & 4 - Respondent(s)
 

=============================================
 
Appearance : 
MR
BHARAT T RAO for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MS AMEE YAJNIK for Respondent(s) : 2, 
None
for Respondent(s) : 3 - 4. 
MR KS NANAVATI SR ADVOCATE FOR NANAVATI
ASSOCIATES for Respondent(s) :
5, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
ORAL
ORDER

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

Gujarat Pollution Control Board pursuant to the order dated 16th
December 2009 inspected the premises of 5th respondent on
6th January 2010 and noticed that pollution level was
beyond the prescribed limit. For the said reason, Pollution Control
Board ordered closure of the unit on 13th January 2010.
Subsequently, the case was taken up on 8th March 2010 when
it was adjourned on the prayer of the Counsel for the Pollution
Control Board. Thereafter, it appears that without any prior
permission of the Court, for the reasons best known to them,
Pollution Control Board revisited the premises of the 5th
respondent and submitted a report in its favour and revoked the order
of closure without permission of the Court. The Gujarat Pollution
Control Board and the 5th respondent, for the reasons
aforesaid, will file affidavit and state as to the circumstances in
which such inspection was made and correctional measures, if any,
taken by the 5th respondent in the mean time. The Court
may pass interim order on the next date.

Post
the matter on 28th April 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top