Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhav Sakharam Rane And 2 Ors vs State Of Maharashtra And 7 Ors
2017 Latest Caselaw 5999 Bom

Citation : 2017 Latest Caselaw 5999 Bom
Judgement Date : 16 August, 2017

Bombay High Court
Madhav Sakharam Rane And 2 Ors vs State Of Maharashtra And 7 Ors on 16 August, 2017
Bench: A.S. Oka
                                                                              2&1-PIL-173-10&PIL-85-07+.doc

Sharayu

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CIVIL APPELLATE JURISDICTION

                  PUBLIC INTEREST LITIGATION NO. 173 OF 2010



     Dr. Mahesh Vijay Bedekar                                                                       ...Petitioner

                 Versus

     The State of Maharashtra and Ors.                                                              ...Respondents

                                                      ALONG WITH
                PUBLIC INTEREST LITIGATION NO. 85 OF 2007
                                                               WITH
                                WRIT PETITION NO. 357 OF 2003
                                                               WITH
                              WRIT PETITION NO. 2053 OF 2003
                                                               WITH
                                 WRIT PETITION NO. 89 OF 2004
                                                               WITH
                              WRIT PETITION NO. 1215 OF 2004
                                                               WITH
                              WRIT PETITION NO. 1503 OF 2005
                                                               WITH
                PUBLIC INTEREST LITIGATION NO. 74 OF 2007
                                                 A/WASPIL/173/10
                                                               WITH
                          NOTICE OF MOTION NO. 118 OF 2010
                                                      ALONG WITH


                                                                                                                     




    ::: Uploaded on - 16/08/2017                                                         ::: Downloaded on - 28/08/2018 15:51:34 :::
                                                                           2&1-PIL-173-10&PIL-85-07+.doc

            PUBLIC INTEREST LITIGATION NO. 83 OF 2010


 Awaaz Foundation and Anr.                                                                      ...Petitioners

             Versus

 The State of Maharashtra and Ors.                                                              ...Respondents

                                                             ----------

 In PIL No. 85 of 2007 :

 Mr. Shanay Shah, a/w Ms. Gauri Memon, i/b M/s. Nankani &
 Associates for the Petitioners, in PIL/85/07 & WP/2053/03.

 Mr. A.A. Kumbhakoni, AG, a/w Ms. Uma Palsule - Desai, AGP
 for   the   State   in   PIL/85/07,   PIL/74/07   &   WP/357/03,
 WP/1503/05 & WP/2053/03.

 Mr.   A.A.   Kumbhakoni,   AG   a/w   Mr.   L.T.   Satelkar,   AGP,   for
 Respondents No. 1 to 6 & 9 State in WP/83/10.

 Mr. D.P. Singh, a/w Mr. G.R. Sharma, for Respondents No. 3 &
 4 in PIL/83/10.

 Mr.   Upendra   Lokegaonkar   i/b   Mr.   N.R.   Prajapati,   for   UOI   in
 PIL/85/07.

 Mr. C.M. Lokesh, for Respondent No. 5 in PIL/83/10.

 Mr. N.R. Prajapati & Mr. G. Hariharan, for Respondent No. 1
 UOI in WP/2053/03.

 Ms. Kiran Bagalia, for the Respondent No.4 in PIL/85/07.

 In PIL/173/2010 :

 Mr. Mankirat Singh, i/b Mr. Sanjay H. Gangal, for Petitioner.

 Mr.   A.A.   Kumbhakoni,   AG,   a/w   Mr.   A.B.   Vagyani,   GP   &   Mr.

                                                                                                                 




::: Uploaded on - 16/08/2017                                                         ::: Downloaded on - 28/08/2018 15:51:34 :::
                                                                           2&1-PIL-173-10&PIL-85-07+.doc

 Manish Pabale, AGP & Mr. Akshay Shinde, for Respondents No.
 1A to 1D.

 Mr.   D.A.   Dube   &   Mr.   Upendra   Lokegaonkar,   for   Respondent
 No.3.

 Mr. Vinod Mahadik, for Respondent No. 11.

 Mr. Nikhil Chavan, for Respondent No. 26.

 Mr.   R.S.   Apte,   Senior   Counsel,   i/b   Mr.   N.R.   Bubna,   for
 Respondents No. 2 & 16.


                                                             ----------


                                                              CORAM : ABHAY S. OKA & AND
                                                                      RIYAZ  I. CHAGLA, JJ.

                                                              DATE     : 16 August 2017


 ORDER :

1. Today the Petitions are listed under the caption of

"Directions" for reporting compliance with the directions issued

by this Court in the Final Judgment. The learned Advocate

General has placed on record along with an Affidavit a copy of

the Noise Pollution (regulation and Control) Amendment Rules,

2017, by which Sub-Rule 5 of Rule 3 of the Noise Pollution

Rules has been amended. Even Rule 5 of the Noise Pollution

2&1-PIL-173-10&PIL-85-07+.doc

Rules has been amended.

2. Learned Counsel appearing for the Petitioner in

Public Interest Litigation No. 85 of 2007 seeks time to address

the Court on the amendment in the context of implementation

of the directions issued by this Court.

3. Place the Petitions on 22 August 2017 under the

caption of Directions.

4. We direct the Urban Development Department of the

State Government to ascertain whether any of the Municipal

Corporations have acted in breach of what is held in Clause

(xxviii) of paragraph 93 of the Judgment. We also direct the

State Government to file an Affidavit reporting compliance with

various directions in the context of Festivals in August and

September and in particular, the directions contained in Clauses

(v), (vi), (ix), (xiv), (xv) and (xx) of paragraph 94 of the

Judgment. We make it clear that the details of the action taken

2&1-PIL-173-10&PIL-85-07+.doc

by the Revenue Officers in terms of Clause (xiv) shall be placed

on record. We make it clear that if the Revenue Officers have

not taken any action as directed, the same will have to be

viewed seriously.

5. Learned Counsel appearing for the Petitioner in

Public Interest Litigation No. 85 of 2007 has placed on record a

Chart recording noise readings taken on 15 August 2017 in

Mumbai. We permit the Petitioner to file said Chart on record

along with an Affidavit and other relevant documents. After the

Affidavit is filed, the Court will consider the question of issuing

a contempt notice, if it is necessary. In the meanwhile, the State

will look into the alleged breach of the Noise Pollution Rules at

a spot Opposite Bandra Police Station, Hill Road, Bandra, which

noted in the Chart tendered by the learned Counsel of the

Petitioner in Public Interest Litigation No. 85 of 2007.

6. We make it clear that all the directions issued under

the final Judgment and order of this Court, which are not

2&1-PIL-173-10&PIL-85-07+.doc

affected by the Noise Pollution (regulation and Control)

Amendment Rules, 2017, will continue to apply with all the

force. We also make it clear that as the final Judgment has been

delivered one year back, any breach of the directions issued by

this Court by any Authority, will be viewed seriously.

7. Needless to add that even all individuals who

commit breach of the directions will be dealt with.

 [RIYAZ I. CHAGLA  J.]                                                                 [ABHAY S. OKA, J.]




                                                                                                                 





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter