Gujarat High Court High Court

Govindbhai vs State on 27 July, 2010

Gujarat High Court
Govindbhai vs State on 27 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/254/2009	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 254 of 2009
 

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


 

GOVINDBHAI
PRAGAJIBHAI DOBARIYA, SARPANCH & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DIPAK H SINDHI for Petitioner(s) : 1 - 3. 
Mr. Pranav Trivedi,
Assistant GOVERNMENT PLEADER for Respondent nos.1 and 4. 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 5. 
MRS KALPANA K RAVAL for
Respondent(s) : 3, 
MR RD RAVAL for Respondent(s) :
5, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 27/07/2010 

 

 
 
					ORAL
ORDER

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

Inspite
of the order dated 28th June, 2010, the 4th respondent has not made
clear whether he has taken joint measures with Gujarat Pollution
Control Board to demolish unauthorised Washing Ghats. No affidavit or
report has been filed. By way of last chance, we allow two weeks’
time to 4th respondent to file action taken report failing which, the
4th respondent will appear before th Court in person on the next date
and/or the Court may impose costs. Post the matter on 12th August,
2010 within 10 cases in the first board.

The
Pollution Control Board may also file report by that date.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top