Bombay High Court High Court

The Goa Environment Federation, … vs State Of Goa, Through Chief … on 30 July, 2002

Bombay High Court
The Goa Environment Federation, … vs State Of Goa, Through Chief … on 30 July, 2002
Author: V Daga
Bench: V Daga, P Hardas


JUDGMENT

V.C. Daga, J.

1. Rule returnable forthwith. The learned
Advocate General appearing for respondents no.1 and 2
and all other respondents waive service. By consent of
parties, the rule is taken up for final hearing.

2. After having heard the parties to the
application and taking into account broad consensus
between the parties, by interim Order, we issue the
following directions to the respondents no.1 and 2:-

(i) To prohibit the use of jetties
during the period 1st June to 15th
August. There are seven fishing
jetties in Goa which should be
sealed for the purpose of fishing.
The Mamlatdar of North/South Goa,
is appointed as Receiver of the
respective jetties to ensure that
there should be no activity
connected with fishing/sale of fish
at the jetties during this period.

(ii) To stop the sale of diesel/petrol
from the petrol pumps, which are
attached to the jetties.

(iii) The licenses of all the trawlers
are to be suspended during the
monsoon ban period.

(iv) The Insurance of all the trawlers
and motor boats and/or mechanised
vessels shall stand automatically
suspended during the period of ban,
i.e. from 1st June to 15th August
of each year, unless specifically
permitted by this Court. Insurance
Companies are to be prohibited from
entertaining claims for
compensation due to mishaps at sea,
from mechanised vessels during the
period of the ban.

3. Miscellaneous Civil Application stands
disposed of with no order as to costs.