Gujarat High Court Case Information System
Print
SCA/13090/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13090 of 2008
==========================================
JAT
IMRAN SALIM & 6 - Petitioner(s)
Versus
GUJARAT
POLLUTION CONTROL BOARD & 9 - Respondent(s)
=========================================
Appearance :
NANAVATY
ADVOCATES for Petitioner(s) : 1 - 7.
SINGHI &
CO for Respondent(s) : 1,
None for Respondent(s) : 2 - 4,6 -
10.
GOVERNMENT PLEADER for Respondent(s) :
5,
==========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Notice
and notice as to interim relief, returnable on 13th
November, 2008.
Mr.Rakesh
Gupta, learned advocate waives service of notice for respondent No.9.
Mr.N.D.Nanavaty,
learned Senior Advocate for the petitioners prays for ad-interim
relief. Mr.Mihir Thakore, learned Senior Advocate for the respondent
No.9 states that these proceedings are initiated for the purpose of
giving negative publicity in the media against the activities of
respondent No.9 Company for oblique motive, though respondent No.9 is
complying with the directions contained in the communications dated
26th May, 2008, at Annexure ?SP-5??, and 19th
September, 2008, at Annexure ?SP-5/1??.
In
view of the above statement, we are not inclined to consider the
prayer for ad-interim relief.
Direct
service is permitted qua respondents No.1 to 8.
[M.S.SHAH,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top