Gujarat High Court High Court

Laxmiben vs Hindustan on 24 September, 2010

Gujarat High Court
Laxmiben vs Hindustan on 24 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12515/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 12515 of 2010
 

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

 

LAXMIBEN
VELJIBHAI HUMBAL SARPANCH - Petitioner(s)
 

Versus
 

HINDUSTAN
PETROLEUM CORPORATION LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI
for
Petitioner 
None for Respondent(s) : 1 -
3. 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE           MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE ANANT S. DAVE  24th September 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
this writ petition, grievance of the petitioner is that
the 1st respondent-Hindustan Petroleum Corporation
Limited, while laying down the pipeline for its Mundra-Delhi pipeline
Project in the year 2005-2006, have cut large number of trees.

As
per the Govt. guidelines, the project authorities have to plant a
minimum 10 trees for every tree cut. For the purpose, the 1st
respondent has deposited a sum of Rs. 93,60,597/= with the
Divisional/District Forest Officer, Kachchh but no plantation has
been made even after the receipt of the amount.

Notice.

Mr. Umesh Trivedi, learned Addl.GP accepts service on behalf of 3rd
respondent. He is allowed three weeks’ time to obtain instructions
and file reply affidavit.

Post
the matter on 14th October 2010 in the First Board. In the
mean while, the petitioner will file two copies of amended petition
in terms of the High Court of Gujarat [Practice & Procedure
for Public Interest Litigation] Rules, 2010, with a copy on the
counsel for the respondents.

{S.J Mukhopadhaya,
CJ.}

{Anant S. Dave,
J.}

Prakash*

   

Top