Gujarat High Court High Court

Jeshabhai vs District on 14 November, 2008

Gujarat High Court
Jeshabhai vs District on 14 November, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/254720/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2547 of 2006
 

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


 

JESHABHAI
LAKHABHAI KHUNTAD - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR JUNAGADH DIST. & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SUNIL C PATEL for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 1 - 2. 
MR KL DAVE for Respondent(s) : 3, 
TRIVEDI
AND GUPTA for Respondent(s) :
4, 
========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

This
public interest litigation has been filed seeking writ of mandamus
directing the respondent authorities to restrain the third respondent
from carrying on any mining and stone crushing operations on the land
in question and also seeking other consequential reliefs.

Detailed
affidavit has been filed by Geology and Mining Department. It is
stated in the affidavit that so far as maintaining the standards of
blasting is concerned, it is monitored by Director General of Mines
Safety, which is the authority under the Central Government and so
far as mining operation is concerned, Indian Bureau of Mines is the
authority which sanctions and approves the mining plans and further
monitors the mining activity.

Learned
Counsel for respondent No.3 Gujarat Pollution Control Board stated
that respondent No.3 would undertake periodical inspection of the
activities.

Under
the circumstances, interest of the petitioner is sufficiently
safeguarded. Geology and Mining Department including the Gujarat
Pollution Control Board should make periodical inspection of the
activities and see that such activities do not cause environmental
pollution.

With
above directions, the petition is disposed of. Notice is discharged.

(K.S.RADHAKRISHNAN,C.J.)

(AKIL
KURESHI,J.)

(raghu)

   

Top