SCA/8824/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8824 of 2008 ================================================= IFTEKHARAHMED ABDULAZIZ ANSARI - Petitioner(s) Versus GUJARAT POLLUTION CONTROL BOARD & 2 - Respondent(s) ================================================= Appearance : MR ZUBIN F BHARDA for Petitioner(s) : 1, None for Respondent(s) : 1 - 3. ================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 21/07/2008 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr
Bharda, learned counsel for the petitioner seeks leave to place on
record a copy of the application made by the petitioner to Gujarat
Pollution Control Board for consolidated consent and authorization on
5.7.2008.
Leave
as prayed for is granted.
Since
the application is made very recently on 5.7.2008, we dispose of this
petition with a direction to the GPCB to consider the said
application in accordance with law as expeditiously as possible.
It
is clarified that we have not gone into the merits of the matter and
this order may not be treated to as a direction to the GPCB to grant
the application. The application shall be considered on its own
merits, but expeditiously.
The
petition accordingly stands disposed of in terms of the above
direction and clarification.
Direct
service is permitted.
(M.S. SHAH, Actg. C.J.) (D.H.
WAGHELA, J.)
zgs/-