Gujarat High Court Case Information System
Print
SCA/5986/2010 1/ 1 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 & 2 - Respondent(s)
=================================================
Appearance :
MR
YATIN OZA, SR. ADVOCATE with MR
TEJAS M BAROT for Petitioner(s) : 1,
MR PS CHAMPANERI for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
MR RITURAJ M MEENA for Respondent(s) : 2,
MS ARCHANA R
ACHARYA for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/09/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is stated that the question of environmental pollution is pending
before the Appellate Authority. In the circumstances, we are not
deliberating on the issue for the present, but direct the Appellate
Authority to hear the parties and pass final order in the appeal
within fifteen days.
The
learned counsel for the Pollution Control Board will forward a copy
of this order to the Appellate Authority. A copy of the order be
handed over to him free of cost.
Post
the matter on 27th September, 2010. The question of
interim relief will be considered on the next date.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
Sundar/*
Top