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 5, Cited by 1]

Bombay High Court

Vinaychand M. Shah vs The Administrator Of Daman And Diu And ... on 21 November, 2018

Author: M.S.Karnik

Bench: Naresh H. Patil, M.S.Karnik

                                                                                903. wp 12986.18.doc

Urmila Ingale

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION
                                      WRIT PETITION NO. 12986 OF 2018

                 Vinaychand M. Shah                                   .. Petitioner
                      Vs.
                 The Administrator of Daman and
                 Diu and Dadra and Nagar
                 Haveli , Daman and ors.                               .. Respondents

                 Mr.Vyom Shah a/w Mr.Sachin Mahagavkar and Mr.Jimish Shah 
                 I/b Divya Shah Associates, for the Petitioner.
                 Mr.Shrishailya S. Deshmukh, for Respondents No.1, 2 & 4.
                 Mr.Y.R.   Mishra   a/w   Mr.N.R.Prajapati,   for   Respondent   No.5   -
                 Union of India.


                                  CORAM : NARESH H. PATIL, CHIEF JUSTICE &
                                             M.S.KARNIK, J.

DATE : 21st NOVEMBER, 2018 P.C. :

The Petitioner challenges an order passed by the Member Secretary under Section 33-A of the Water (Prevention and Control of Pollution) Act, 1974 (for short 'Act').

2. Section 33-B of the Act refers to the Appeal to National Green Tribunal which reads as under : 1/3 ::: Uploaded on - 24/11/2018 ::: Downloaded on - 25/11/2018 00:46:08 :::

903. wp 12986.18.doc "33B. Appeal to National Green Tribunal. --Any person aggrieved by,--
(a) an order or decision of the appellate authority under section 28, made on or after the commencement of the National Green Tribunal Act, 2010; or
(b) an order passed by the State Government under section 29, on or after the commencement of the National Green Tribunal Act, 2010; or
(c) directions issued under section 33A by a Board, on or after the commencement of the National Green Tribunal Act, 2010, may file an appeal to the National Green Tribunal established under section 3 of the National Green Tribunal Act, 2010, in accordance with the provisions of that Act."

3. The learned Counsel for the Petitioner submits that the Petitioner also seeks declaration that the directions contained in the notice dated 05/11/2018 is ultra-vires the provisions of the Act and also prayed other reliefs in the Petition.

4. Learned Counsel for the Respondents submits that the Petitioner has an alternate efficacious statutory remedy also under Section 14 of the National Green Tribunal Act, 2010. 2/3 ::: Uploaded on - 24/11/2018 ::: Downloaded on - 25/11/2018 00:46:08 :::

903. wp 12986.18.doc

5. Considering the nature of the reliefs sought and the impugned order, we are of the view that the Petitioner may resort to the statutory remedy provided.

6. Writ Petition is disposed of with liberty.

 (M.S.KARNIK, J.)                                          (CHIEF JUSTICE)




                                                                                  3/3



::: Uploaded on - 24/11/2018                     ::: Downloaded on - 25/11/2018 00:46:08 :::