Gujarat High Court Case Information System
Print
SCA/2284/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2284 of 2009
=============================================
MRUDULA
JHON CHRISTY - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=============================================
Appearance :
MR
HEMANT K MAKWANA for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR SUNIL L MEHTA for Respondent(s) : 2,
MR
YF MEHTA for Respondent(s) : 3 - 4.
MR TAPAN J TRIVEDI for
Respondent(s) : 5,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
report submitted by Mr.M.G.Barad, AEE and D.D.Patel, SSA are vague
and incomplete. It has not been mentioned whether, on the basis of
data, it can be held that Pranam Apparels is causing noise pollution.
As the matter requires assistance of experts, we direct Mr.
M.G.Barad, AEE and D.D.Patel, SSA, authors of the report, to appear
and assist the Court on the next date. Learned counsel for the
Gujarat Pollution Board shall inform the officers of their
appearance.
In
spite of the direction of the Court, as it appears that Ahmedabad
Municipal Corporation has not visited or inspected the unit in
question, the Commissioner of the Ahmedabad Municipal Corporation is
directed to state as to why costs of Rs.10,000/- be not imposed on
the Corporation for non-compliance.
Post
the matter on 13th January, 2010.
[S.J.MUKHOPADHAYA,
C.J.]
[ANANT
S. DAVE, J.]
*pvv
Top