Gujarat High Court High Court

Shree vs Union on 16 March, 2010

Gujarat High Court
Shree vs Union on 16 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3477/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 3477 of 2009
 

 


 

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


 

SHREE
MAHUVA BANDHARA KHETIWADI PARIYAVARAN BACHAV SAMITTEE & 1 -
Petitioner(s)
 

Versus
 

UNION
OF INDIA & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
BHUSHAN B OZA for Petitioner(s) : 1 - 2.                             
                                                        MR AJ YAGNIK
for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 5, 
MR
RITURAJ M MEENA for Respondent(s) : 2, 
MR KAMAL TRIVEDI, ADVOCATE
GENERAL with MR PK JANI, GOVT. PLEADER with MS SANGEETA VISHER, AGP
for Respondent(s) : 3, 6, 
M/S TRIVEDI & GUPTA for
Respondent(s) : 4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/03/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

To make out a prima-facie case that the respondent – State allowed in favour of the 4th respondent for construction of cement plant on water body, the learned counsel for the petitioners produced Google Earth (Digital Globe) : Quick Bird image dated 15.1.2004, ISRO image through National Remote Sensing Agency, ISRO, Department of Space dated 10.10.2006 and 24.2.2010 of the area in question. As prima-facie doubts have been raised on the basis of the aforesaid images, while we allow the petitioners to file a supplementary affidavit including copies of the images aforesaid, also allow the respondents to file reply.

Post the matter on 31st March, 2010.

Until further orders, the respondents will maintain status quo, and not make any further construction or any change to the landscape of the area in question. However, if the construction of raft has already been started, as reported, then they may complete it by tomorrow and no further construction be made thereafter.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top