Gujarat High Court Case Information System
Print
SCA/5986/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5986 of 2010
=========================================================
PATEL
VIPULKUMAR RAMJIBHAI - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS M BAROT for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1,
MR
RITURAJ M MEENA for Respondent(s) : 2,
MS ARCHANA R ACHARYA for
Respondent(s) : 3,
None for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 27/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
The
4th respondent – Central Pollution Control Board is
directed to send its team of experts to inspect the premises of 3rd
respondent – M/s.Electrotherm (India) Limited about air, water
and noise pollution and submit its report before this Court within a
month.
The
3rd respondent – industry will bear the cost of
inspection. The Central Pollution Control Board will inform about the
cost incurred for such inspection.
Post
the matter on 17th June 2011.
Let
copy of this order be handed over to Mr.P.S.Champaneri, counsel for
the 4th respondent for information to the concerned
officers of the Central Pollution Control Board, New Delhi.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top