Gujarat High Court
Lord’S vs Chairman on 1 August, 2011
Bench: Mr. S.J.Mukhopadhaya J.B.Pardiwala, J.B.Pardiwala
SCA/7652/2009 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7652 of 2009 ========================================================= LORD'S SEASIDE COOPERATIVE HOUSING SERVICE SOCIETY LTD & 9 - Petitioner(s) Versus CHAIRMAN / MEMBER SECRETARY & 9 - Respondent(s) ========================================================= Appearance : (MR TS NANAVATI) for Petitioner(s) : 1 - 3.MR BHUSHAN B OZA for Petitioner(s) : 4 - 10. RULE SERVED BY DS for Respondent(s) : 1 - 7. MR SUNIL L MEHTA for Respondent(s) : 1 - 2. M/S TRIVEDI & GUPTA for Respondent(s) : 3 - 4. GOVERNMENT PLEADER for Respondent(s) : 5, MRMPSHAH for Respondent(s) : 6 - 7. MS. KRUTI M SHAH for Respondent(s) : 6 - 7. MR SP MAJMUDAR for Respondent(s) : 8, MR PP MAJMUDAR for Respondent(s) : 8, MR ANIP A GANDHI for Respondent(s) : 9, MS ANUJA S NANAVATI for Respondent(s) : 10, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 01/08/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Gujarat
Pollution Control Board is directed to get the matter inquired
through the SVNIT, Surat as to what is the level of discharge of
pollution at the see level where the total affluent or purported
affluent is discharged. Report should be submitted within ten days.
Post the matter on 12.8.2011 within five cases. Let a copy of this
order be handed over to learned counsel for Pollution Control Board.
(S.J.MUKHOPADHAYA,CJ.)
(J.B.PARDIWALA,J.)
pathan