Gujarat High Court Case Information System
Print
SCA/29280/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 29280 of 2007
=========================================================
MIRZAPUR
MOTI QURESH (KASAB JAMAT) & 1 - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Petitioner(s) : 1 - 2.
NOTICE NOT RECD BACK for Respondent(s) :
1,
MR RITESH K SONI for Respondent(s) : 1,
MR. K.L. PANDYA, AGP
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 26/09/2008
ORAL
ORDER
Rule
returnable
on 25.3.2009. The respondents may file their reply.
By
interim order it is directed that as such it would be required for
the Corporation to ensure that the existing slaughter houses and the
markets are maintained properly, so as to avoid nuisance as well as
hygienic problem.
In
case, if the Corporation finds that some modalities are required to
be worked out by collecting reasonable charge from the persons, who
are using the slaughtering house or the market in addition to the
licence fees, it may provide, so as to reasonably generate fund
against the facility to be discharged. Both would be in larger
interest of the persons, who are utilizing the facility as well as
in the interest of Corporation to look after in a proper manner.
Hence,
the Corporation, keeping in view the aforesaid observations, will
undertake the exercise of framing modalities for collection of the
reasonable amount from the persons, who are using facility and such
fund will be used for maintenance of existing slaughter house and
the market as well as for maintaining the hygienic condition of the
same.
(JAYANT PATEL, J.)
Suresh*
Top