Allahabad High Court High Court

Dr. Bashisth Singh Yadav vs State Of U.P. And Others on 27 January, 2010

Allahabad High Court
Dr. Bashisth Singh Yadav vs State Of U.P. And Others on 27 January, 2010
Chief Justice's Court

Case :- WRIT - C No. - 3583 of 2010

Petitioner :- Dr. Bashisth Singh Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajiv Sharma
Respondent Counsel :- C.S.C.,C.S. Singh,Smt. Manju Rani
Chauhan

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Arun Tandon,J.

In this writ petition, the petitioner alleges that respondent no.6,
who is running a bakery, is causing pollution and, accordingly,
prayer has been made to direct respondent nos. 1 to 5 to prevent
the same.

We have heard Mr. Rajiv Sharma for the petitioner and Mr. P.C.
Shukla for the respondent – Pollution Control Board.

From the averments made in the writ petition itself, it is evident
that the respondents are in seisin of the matter.

In that view of the matter, we are not inclined to issue any
direction but expect that respondent nos. 2 and 3, who are in seisin
of the matter, shall take appropriate decision as permissible in law
without unnecessary delay.

Writ petition stands disposed of with the direction aforesaid.

(C.K. Prasad, C.J.)

(Arun Tandon, J.)

Order Date :- 27.1.2010
AHA