Gujarat High Court Case Information System
Print
LPA/1305/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1305 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6750 of 2011
With
CIVIL
APPLICATION No. 9295 of 2011
In
LETTERS
PATENT APPEAL No. 1305 of 2011
=========================================================
STATE
OF GUJARAT & ORS.
Versus
MOHANBHAI
YASHVANTBHAI KHANDEKAR & ORS.
=========================================================
Appearance :
MR PK JANI, GOVERNMENT
PLEADER for
Appellants.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 30/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on respondents.
Ms.
Dharmishta Rawal, learned advocate accepts and waives notice for
respondent No.22, Gujarat Pollution Control Board. Learned GP will
serve a copy of the petitioner on the learned advocate latest by 5th
September 2011.
Taking
into consideration the guidelines issued by Central Pollution Control
Board, New Delhi in June 2010 relating to idol immersion, we direct
that from 4th September 2011, backed clay or Plaster of
Paris shall not be used by any person to make idols without the
permission of this Court. However, it is made clear that this
interim order will not be applicable to sale or purchase or immersion
of idols which have already been made of backed clay or Plaster of
Paris. The District Administration, Surat or Commissioner of Police,
Surat will also not take any coercive steps against any person on the
ground of purchase, sale or immersion of idols made of backed clay or
Plaster of Paris. Civil Application stands disposed of with aforesaid
observations.
Direct
Service is permitted.
Post
the matter on 19th September 2011.
[S.J.
MUKHOPADHAYA, C.J]
[J.B.PARDIWALA,
J.]
mathew
Top