Allahabad High Court High Court

Sachchidanand vs Mritunjay Kumar Narain, V.C., … on 30 July, 2010

Allahabad High Court
Sachchidanand vs Mritunjay Kumar Narain, V.C., … on 30 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 1624 of 2010

Petitioner :- Sachchidanand
Respondent :- Mritunjay Kumar Narain, V.C., Pradhikaran Bahwan, & Ors.
Petitioner Counsel :- B.K. Singh

Hon'ble Shri Narayan Shukla,J.

Issue notices to opposite parties to show cause why they have not obeyed the
order dated 18th of June, 2010, passed in writ petition No.5696 (MB) of 2010,
whereby the National Disaster Management Division, Government of India
has been directed to constitute a Committee consisting its member and person
from NEERI and other environmental experts to make an inspection of GHC
and bank of river Gomti and submit a report as to whether construction raised
shall be fatal to ecological balance, environment and may in due course of
time create a situation to cause flood in the adjoining area/city of Lucknow
alongwith certain other directions. The other respondents have been
restrained to proceed further with construction of any permanent structure
within 100 meters from the riverbed of Gomti and GHC which has got no
concerned with the alleged channelization of GHC.

Order Date :- 30.7.2010
Banswar