High Court Karnataka High Court

Sri B G Chokkanna vs The Principal Secretary To … on 17 March, 2008

Karnataka High Court
Sri B G Chokkanna vs The Principal Secretary To … on 17 March, 2008
Author: L.Narayana Swamy
find

IN THE HIGH COURT OF I'{ARNATAKA AT BANGALQRE

DATED THIS THE 17th DAY OF MARCIFA!;;;V--:é'(')'_()Rf.3v1.TI"'   ~
BEFORE¢w-_ RR R R
THE HON'BLE MRJUSTICE LE14NA'RAYANA"SEIA1§firE

WRIT PETITION No;'5x§24/2Q07£c3:MR;EEEj  
Between:    .

1 SRIBGCHOKKANNXL _  . A

S/'O. LATE Es. GOPAL TYENGAR

AGED 71 YEARS    TV 1' .
R/AT NO, 46/2"/",V__14TH MAIN ROAD ~ 
INDUSTRIES'  I_.A;YC{.I.'E
VIJAYANAGAR  ' ' "  

BANGALORE{'='55094--f}."-R".   '...PE 1" IONER

("'1' :~'s=R1 SEE":-%UIv'§)1i"1R't?fT"sIvi, AHVGCATE)

AND:

1 THE _PRINC!PAL-.ES--EC'RE;"i'ARY To GOVERNMENT
09; EAR NATAEA,
 _ UR-BAN 13EvELo'1-Tv*ETN DEPARTMENT
A Eiviznnamassvunaa
 BANGALORE 4-560001.  RESPONDENT

" (BER SR.ifR.EUMAR, HCGP)

'  . THIS 'flip. FILED PRAYING To, DIRECT TI-IE RESPONDENT To

7 ~<I;AV'(5I VI' A. .(_)NF[R}\.flED

 «M)%i;~:TA"j'E AND ENSURE A GAP 01? 20 METERS BETWEEN THE

1'! I'rV|rr11"\II".\r-I

D'U:5u<11:;::' ('in 
F3

 =1: .

I1;  ('Q11 11'! I I r A E 1'7 A '|1'r\ l"l'\'I'I'
NUKUDDU '.21 V11; WUKIK U I
'1'

...,,.,- .- AND .:...NT -....

«URTHER CONSTRUCTIONS WHICH ENCROACHES ON A GAP OF 20

I
(

.1

. i

k.

 METERS BETWEEN THE PROPOSED CONSTRUCTION AND

A.
I



Ix)

ENE-US'i'RiES 65 C0i'v'i1'viERCE LAYOUT IN VIOLATION OF"~.4'_.i€~XeB DT.
90.1.9007. '

_.-u-.-..-..w....... .

This writ petition coming on for__hea__ring--  before"

the Court today, Court made the followings j;

ORDER      

The relief prayed for” petition by the
petitioner is to -thee and ensure a
gap of 20 jgrtiplaosed civil work and the
Industissi as reflected by it vide
AImexnre–fi,d’a_te’ci th” said 1 L r issued uy’ the

Principal _VSecretsry. to Government it stated that “the

Clearance Board has confirmed that this

the residents of I & C Layout for the reason

‘ii””‘vthat there gp of 20 meters between the nizposed civil

” :,:w_orks and Layout”. After this ietter, petitioner S11’EIi’I1i”(‘:d (re

‘A …representa1ion dated 2/ 1/ 2007 addressed to the

hi ‘:1’es,pcindent disclosing that there is no 20 meters gap as stated in

” ‘the letter but it is only 9 meters left and therefore to take action

, D ‘
meters “an. out so far nothing “es .,..en done

if

3

2. I have heard the learned counsel for the

individual one for the reason thatrightto
enjoy the environment right. The
Government of Karnataka has stated
in the .et er that it eLh@tted by the

petitioner thatet1e.h;ga gé.p..Vi’is’fr:oi:’-there”in the op L and tau 1 s

pun.

only 9 meters itwis just and proper for the

respondent eonsi.tier’ the’:LV”‘r’epresentation of the petitioner,

ascertain the gep» the civil work and the Layout and

” 1
receipt’?’ofiAeo§i};v.iv.oiiti?1is order.

Vi akd* _-A
u.

. .-. ‘ .-.-u-u. i A’ rich ‘ nf
‘.._ P’ l..l’l.Lc’.’ll..\;, lJ.l\J.l4l. W .I.u.u,:.1 uvv – …-