Gujarat High Court High Court

Shailesh vs Junagadh on 17 October, 2011

Gujarat High Court
Shailesh vs Junagadh on 17 October, 2011
Bench: A.L.Dave And J.B.Pardiwala, J.B.Pardiwala
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/1563/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1563 of 2010
 

 
=========================================================

 

SHAILESH
BHANUSHANKAR RAVIYA - Petitioner(s)
 

Versus
 

JUNAGADH
MUNICIPAL CORPORATION, JUNAGADH & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANDEEP N BHATT for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2,
4, 
MR ASHISH M DAGLI for Respondent(s) : 1 - 2. 
GOVERNMENT
PLEADER for Respondent(s) : 3, 5, 
MR RC KAKKAD for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 17/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Additional
affidavit on behalf of Junagadh Municipal Corporation sworn by
Executive Engineer Mr. Lalit Keshavlal Vadher is placed on record
along with recent photographs of various places at Junagadh.

We
are disturbed to notice that the open drainage is filled with water
which is stagnant. We also noticed that the level of the open
drainage is not proper and there is garb and filth thrown in the open
drainage.

This
situation will be most suited to damage public health and cannot be
permitted to remain. We would expect respondent No.1 Junagadh
Municipal Corporation to come out with an action plan prepared by
technical persons to indicate how the Junagadh Municipal Corporation
propose to keep it clean and free of filth. The levelling part will
also take care of future disturbance in level that may occur because
of silt.

This
exercise shall be undertaken by the Junagadh Municipal Corporation
before next adjournment considering that this exercise will need some
time and will require mobilization of the financial resources. We
adjourned this matter to 7 th
December, 2011.

Sd/-

[A.L.

Dave, Actg.CJ.]

Sd/-

[J.B.

PARDIWALA, J.]

#MH
Dave