Gujarat High Court Case Information System
Print
SCA/9024/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9024 of 2011
With
SPECIAL
CIVIL APPLICATION No. 9029 of 2011
With
SPECIAL
CIVIL APPLICATION No. 9028 of 2011
=========================================================
PHOENIX
COMTRADE PVT LTD - Petitioner(s)
Versus
GUJARAT
POLLUTION CONTROL BOARD THROUGH CHAIRMAN/ MEMBER & 3 -
Respondent(s)
=========================================================
Appearance
:
M/S
RJ RAWAL ASSOC. for
Petitioner(s) : 1,MS SHIVYA A DESAI for Petitioner(s) : 1,
MS
KRINA CALLA, ASST.GOVERNMENT PLEADER for Respondent(s) : 1 - 4.
MRS
KALPANA K RAVAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 04/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the petitioners submit that he has been instructed to
withdraw all the three writ petitions as the Gujarat Pollution
Control Board [GPCB] has allowed the petitioners to remove the coal
by opening the seal in terms of the Court’s order passed in Special
Civil Application Nos. 7869 and 7871 of 2011. Learned counsel for the
GPCB has no objection to such withdrawal.
In
the facts and circumstances, we allow the petitioners to withdraw the
writ petitions. The petitioners may apply before the GPCB at
appropriate stage for new coal storage site, if so permitted by the
authorities in accordance with law.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.
PARDIWALA, J.]
pirzada/-
Top