Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Rajasthan High Court - Jaipur

Raaj Pal Chaudhary vs Chariman State Pollution Ors on 18 December, 2017

Author: Chief Justice

Bench: Chief Justice

 HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT
                      JAIPUR
            D.B. Civil Writ Petition(PIL) No. 2467 / 2014
Raaj Pal Chaudhary, Advocate, aged about 49 years, S/o Dr. D.S.
Chaudhary, R/o D-29, Lal Bahadur Nagar, Near Fortis Escorts,
J.L.N. Marg, Jaipur.
                                                       ----Petitioner
                               Versus
1. Chairman, State Pollution Control Board, 4, Jhalana Institutional
Area, Jaipur.
2. Commissioner, Jaipur Development Authority, J.L.N. Marg,
Jaipur.
3. Jaipur Nagar Nigam, Lalkothi, Jaipur.
4. The M.D. Jaipur Dairy, Zila Dugdha Utpadak Sahakari Sangh
Ltd. Near Vidhya Ashram School, Jaipur.
5. The Chairman and Managing Director (C.M.D.) Rajasthan Co-
operative Dairy Federation Ltd. J.L.N. Marg, Jaipur.
6. Managing Director, Jaipur City Transport Service Ltd. (JCTSL),
Behind Nehru Place, Lal Kothi Subji Mandi, Jaipur.
                                                    ----Respondents

_____________________________________________________ For Petitioner(s) : None present For Respondent(s) : Mr. Rupin Kala Mr. Akhil Simlote Mr. Sandeep Pathak Mr. Saurabh Jain on behalf of Mr. Anuroop Singhi Mr. Arafat Hussain on behalf of Mrs. Naina Saraf _____________________________________________________ HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE DINESH CHANDRA SOMANI Order 18/12/2017

1. On 15.01.2015 limited notice was issued in the instant Public Interest Litigation relatable to prayer (b). The same is that (2 of 2) [CW-2467/2014] the respondents may be directed to cover the sewage treatment plant by pucca construction and put an exit on the same height as mentioned in the Pollution Control Act.

2. Issue concerns Jaipur Dairy and sewerage treatment plant installed in the precincts of the dairy.

3. By way of Application No.47710/2016, Jaipur Dairy has filed documents showing that it sought permission from Jaipur Nagar Nigam to lay down a pucca sewerage line and permission was granted on 27.06.2016. After completing the works, the Jaipur Nagar Nigam was informed on 04.07.2016 that the needful has been done. Thereafter the Rajasthan State Pollution Control Board inspected the precincts of Jaipur Dairy and on 31.08.2016 renewed the consent which was given for the sewerage treatment plant. The certificate by the Rajasthan State Pollution Control Board has been annexed as Annexure R-8/4 and the same evinces that the consent is till 30.04.2019.

4. Since the respondents have complied with what would have been the directions issued concerning prayer (b), the writ petition is disposed of as infructuous. (DINESH CHANDRA SOMANI),J. (PRADEEP NANDRAJOG),C.J. KKC/47