High Court Karnataka High Court

Shri Senthil Vela vs Mysore Urban Development … on 10 February, 2010

Karnataka High Court
Shri Senthil Vela vs Mysore Urban Development … on 10 February, 2010
Author: B.S.Patil
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 10"" DAY OF FEBRUARY 2010

BEFORE

THE HONBLE MR. JUSTICE B.s_PAi§1'L:'   ~

WRH' PETITION NO.1538 0.13' A2010    "

BETVVEEN :

Shri. Semhii Veia

Aged about 38 years.

S/0. N. Sundaranel,

No.592, Sendhfl P'a1'.11L  

Bhogadhi Post,  » ._ x  1  _ " 

Mysore - 570 026.       PEETITIONER

Mysore'*.U1*bar': DO6:,§§14QpmAen§.O'A1,11.I:1o1'iE.y
Rep1'esen'i'.(:é€i: by iLs_Cunln.)issioner.  RESPONDENT

 , A (By 'S1'i5 H.C.SHiAVa1i21f:11_a. Adv.)

 V' V   ~\}u'£i:t"_'_petiti()z1  filed under Article 226 of 1111::
Co'n.stit;ufi_o_nAgif India praying to direcig the respondent to

take im:z1_eg£iate steps prohibiting the pofiution of the
dri11I:i11'g water Wei} from the ctentinuous dis(:.harge of



[J

sewage and filth by completing the out work of UGI) in
the Bhogadhi Village, etc.

This writ petition Coming on for Preii"mi_'n.gi"iy

Hearing this day. the court made the fo11owing:""--gg._____ u _.__ 

ORDER

1 Relief sought for in this wrii_ pe1:iotAA1fo1’u1.–,is{‘.for .’

writ of mandamus to t:he.»i’esp()nde_n’i’ W P.«Iy’suore Uifban

Developmeni Authority, Mysoi*ev.Huto;iaigce iiii;1iei;¥i:a1E.eVfgsieps to
prevent the pollution VVat€i: “from the
continuous dise}:ia_rge of aiso sought
against the stop the flow of

Sewage and _fif:ft_h_: fro1n<_fi:1'e "LV1"1'1'3Cl;gI'bL1I1d drainage which

eiceordinga to Evhe":5'e.ii1io0neif"is' not properly guided by safe
methods. V

2. ..«.iH:avii1g 1’ega–..rdv_to«!,he health hazard that the sewage is

ciausingvio. the’~-residents. this Court. being convinced of the

oitgerit __toT;;.be taken, permitted the petitioner to serve

Sri H.C.Shivaramu. learned Standirig Counsel for the

resp0nder1tvMUDA.

‘~_4= ‘«.

3. On instrL1eti01’1s, Sri H.C.Shi\ra11’am_t’1,v’=1ea1’11evd
counsel submits that the ri::Aai11… s}ewage’

Completed and the work Ofgtii’1_}{.il’1g t.ljé sanaret”tQ.r}j.a11h01e

is under progress and that Willitbe ceimpleted
within a period of teai u

4. In the izthe .:éibO«\re”‘fs-utfifiiissioll, this writ

petition ‘bf:vti’ire=:ti11g”the respondent to

complete thefiX#br’}:rfwit1%ir1 tied:daysvtttibna today without,

giving room fez’ any }1ea1ttjh_.h’e1.sf,ét2fci’ in the :«;1rea.

Sd/–

EUDGE