Gujarat High Court Case Information System
Print
SCA/5532/2005 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5532 of 2005
=========================================
DHANGADHRA
PRAKRUTI MANDAL - Petitioner(s)
Versus
UNION
OF INDIA & 4 - Respondent(s)
=========================================
Appearance :
MR
AMIT M PANCHAL for Petitioner(s) : 1,
MS SEJAL K MANDAVIA for
Respondent(s) : 1,
MS AMEE YAJNIK for Respondent(s) : 1,
MR
JITENDRA MALKAN for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2 - 3.
MR KH BAXI for Respondent(s) : 4,
MR
RAVINDRA SHAH for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
public interest litigation is preferred by the petitioner against
Environment Clearance Certificate given by Government of India
Environment Impact assessment Notification dated 27th January, 1994
and the order dated 6th April, 2005 as amended by order dated 13th
May, 2005 of Gujarat Pollution Control Board. It was taken up earlier
on 21st October, 2005. Taking detailed facts of the case by a
detailed order, this Court refused to grant interim relief. The
matter remained pending since then.
2. At
this stage, a prayer was made on behalf of the petitioner to adjourn
the case on the ground that learned counsel is not present. We
adjourn the case with a clear understanding that no further
adjournment will be granted on the next date. Post the matter on 16th
June, 2010 at 2.30 p.m.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top