Gujarat High Court Case Information System
Print
SCA/2284/2009 2/ 2 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,
Ms.
Krina Calla, AGP, for
Respondent(s) : 1,
MS DHARMISHTA RAVAL for Respondent(s) :
2,
NOTICE SERVED BY DS for Respondent(s) : 3 - 5.
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
: 22/10/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Writ
petition in the public interest was preferred by the petitioner
alleging noise pollution caused by 5th respondent.
Initially, the Court having found the level of noise pollution much
above 55 decibels ordered to close the unit. 5th
respondent was directed to take correctional measures and the Gujarat
Pollution Control Board was directed to take fresh measurement of
noise pollution after correctional measures are taken by 5th
respondent.
The
case was subsequently taken up and it was informed by 5th
respondent that correctional measures have already been taken.
The
Gujarat Pollution Control Board submitted a report from which it
appears that the noise level of 5th respondent is 55
decibels in day time and about 45 decibels in the night.
In
the facts and circumstance, no further order is required to be passed
in this case.
The
writ petition stands disposed of. No costs.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top