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 & 8 - 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. MR ABHISHEK MEHTA FOR 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, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 13/07/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Affidavit
has been filed on behalf of the Gujarat Pollution Control Board, but
no specific details have been given with regard to units which are
causing water pollution in the area. Counsel appearing on behalf of
the Association of Industries and Gujarat Pollution Control Board
are directed to give names of the units which are causing 30% water
pollution who may run their unit only after construction of the
common effluent treatment plant. Gujarat Pollution Control Board may
also inform such units situated in the area that this Court may
direct closure of such units till common effluent treatment plant is
constructed.
Post
the matters on 1st August, 2011 within ten cases.
[S.J.MUKHOPADHAYA,
CJ.]
[J.B.
PARDIWALA, J.]
pirzada/-