Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 35383 of 2010 Petitioner :- Dr. Ram Kawal Respondent :- Zila Panchayat Gorakhpur And Others Petitioner Counsel :- Vijay Chaurasia Respondent Counsel :- C.S.C.,Alok Kumar Rai,Vijay Chaudhar Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and Sri Rajeev Chaddha for the
respondent No.2.
In the writ petition filed before this Court, being Civil Misc. Writ Petition
No.59944 of 2009, a direction was issued to hold an inquiry and the
inquiry has been held where after orders were passed on 16.1.2010
which indicates the distance between the proposed brick-kiln and the
Abadi settlement to be about 300 meters, whereas in terms of the by-
laws, the requirement is only 200 meters.
Considering the aforesaid facts, we find no substance in the writ
petition. The writ petition is, accordingly, dismissed.
Order Date :- 2.7.2010
Irshad